Gujarat High Court High Court

Mahebubmiya vs State on 11 November, 2008

Gujarat High Court
Mahebubmiya vs State on 11 November, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13995/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13995 of 2008
 

In


 

CRIMINAL
APPEAL No. 1447 of 2008
 

=========================================================

 

MAHEBUBMIYA
@ MAHEMUDMIYA HASUMIYA MALEK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR PD BHATE APP for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 11/11/2008 

 

ORAL
ORDER

1. Rule.

Learned A.P.P. Mr.P.D. Bhate waives service of Rule on behalf of
respondent No.1-State. In the facts and circumstances of the case,
this application is taken up for hearing today.

2. This
is an application preferred by the applicant-convict who is imposed
sentence of 7 years R.I. under Sections 498A and 306 of IPC. It is
submitted in the application that economic condition of the family
members of the applicant-convict is weak and, therefore, with a view
to help the family members, he is required to be released on
temporary bail for a period of 45 days.

3. Considering
the averments made in the application and since the conviction of the
applicant-convict is recent one, no interference is called for in the
application and the application is liable to fail. In view of the
above, the application is hereby rejected. Rule is discharged.

(H.B.ANTANI,
J.)

Hitesh

   

Top