Gujarat High Court
Mahaliyabhai vs State on 26 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/14090/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14090 of 2010
In
CRIMINAL
APPEAL No. 936 of 2000
=========================================================
MAHALIYABHAI
KANJIBHAI BHIL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KL PANDYA APP for Respondent(s) : 1
-2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 26/11/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
applicant seeks temporary bail for house repairs. The jail record
indicates that earlier when he was released on bail on 24.6.2005, he
absconded for a period of 1721 days and was restored to the prison
only on 24.3.2010. Under the circumstances, the application stands
rejected.
(A.L.
DAVE, J.)
(V.M.
SAHAI, J.)
zgs/-
Top