Gujarat High Court Case Information System
Print
CR.MA/2594/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2594 of 2010
In
CRIMINAL
APPEAL No. 1217 of 2008
=========================================================
MAFAJI
RUPSANGJI THAKORE THRO' DHANAJI SHIVAJI THAKORE - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BH SOLANKI for Applicant(s) : 1,
MR MENGDE, ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 18/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned advocate for the applicant and learned APP.
The
jail record indicates that on earlier occasion, when the applicant
was released on furlough, he absconded for a period of about 114 days
and was then restored to prison by the police. His jail conduct is
indicated to be unsatisfactory.
Under
the circumstances, this application for temporary bail cannot be
entertained. We find that the prisoner is presently in Sabarmati
Prison. The document is to be executed at Ahmedabad. Under the
circumstances, we direct the State authorities to take prisoner under
police escort to the office of the Sub Registrar, Vadaj, Ahmedabad on
26.3.2010 when the document is to be registered and the procedure for
which requires taking of a photograph. The application stands
rejected with above direction. Direct service is permitted.
(A.L.
DAVE, J.)
(BANKIM.N.MEHTA,
J.)
shekhar/-
Top