Gujarat High Court Case Information System Print CR.MA/3076/2010 1/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 3076 of 2010 In CRIMINAL APPEAL No. 150 of 2007 ========================================================= MAHESH JASHUBHAI RANGI, THRO' JASHUBHAI DEVABHAI RANGI - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : MR TEJAS P SATTA for Applicant(s) : 1,PARTY-IN-PERSON for Applicant(s) : 1, MR MR MENGDEY APP for Respondent(s) : 1 -2, ========================================================= CORAM : HONOURABLE MR.JUSTICE A.L.DAVE and HONOURABLE MR.JUSTICE BANKIM.N.MEHTA Date : 30/03/2010 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
party-in-person and learned APP Mr Mengdey.
2. The
applicant seeks release of his son, prisoner Mahesh Jashubhai Rangi
on the ground of psychiatric impairment and necessary treatment of
the prisoner’s daughter Vaishali. The applicant, party-in-person,
states that he is suffering from several disorders and physically not
fit to take care of his grand-daughter. He, however, admits that he
has a younger son, who is aged about 20 years.
3. Incidentally,
the convict is convicted for murder of his own son i.e. younger
brother of Vaishali as he suspected fidelity of his wife. The second
factor that deters us from considering this application as genuine is
that only a few days back, an application was moved by the convict’s
wife for temporary bail of the convict on the ground of Vaishali’s
SSC Board examination and at that time, there was no reference to
any psychiatric problem. Yet another application was preferred for
temporary bail on the ground of examination of the applicant’s
daughter bearing No.1972 of 2010, which came to be rejected by this
Court.
4. Keeping
these factors in mind, the application does not seem us to be
genuine. Hence, rejected.
(A.L.
DAVE, J.)
(BANKIM
N. MEHTA, J.)
zgs/-
Top