Gujarat High Court
Kohyabhai vs State on 12 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/4552/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4552 of 2010
In
CRIMINAL
APPEAL No. 2903 of 2008
=========================================================
KOHYABHAI
@ MASTER CHATURBHAI SOLANKI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR LR POOJARI, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 12/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
applicant convict has preferred this application for temporary
bail on the ground of repairing his house and for doing the
agricultural work.
Considering
the facts and circumstances, it appears that there is nobody in the
family who is staying in the house since the applicant – husband and
his wife both are in jail. For agricultural cultivation it would take
long time and temporary bail cannot be granted for such purpose.
Hence,
we are not inclined to grant this application for temporary bail on
the alleged ground. Therefore, the said application is disposed off.
(JAYANT
PATEL,J.)
(Z.K.
SAIYED, J.)
sas
Top