Gujarat High Court Case Information System
Print
CR.MA/11152/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11152 of 2008
In
CRIMINAL
APPEAL No. 183 of
2006
=========================================================
KISHORE
RAMCHANDRA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 29/08/2008
ORAL
ORDER
1. By
way of this application through jail, the applicant-convict has
prayed to release him on interim bail for a period of forty five days
so as to enable him to attend the first after death ceremony of his
younger brother and father.
2. Heard.
I haver perused the relevant record. The convict is sentenced to
undergo seven years imprisonment for for the offence punishable
under Section 394, 397, 398 and 34 of the I.P.C.. From the record it
transpires that father and brother of convict were expired in the
year 2007 and at the relevant point of time, the convict was released
on interim bail to attend their after death ceremony. Hence, the
application is rejected.
(M.D.
Shah,J.)
Umesh/
Top