Gujarat High Court Case Information System
Print
CR.MA/896/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 896 of 2011
In
CRIMINAL
APPEAL No. 932 of 2006
=========================================================
MALABHAI
BHARATBHAI BHURIYA, THRO' MANGIBEN MALABHAI BHURIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
FOR Applicant.
MR LB DABHI, ADDL.PUBLIC PROSECUTOR for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 27/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
applicant, party-in-person, is present. She says that the prisoner
may be released on temporary bail on account of `babari’
ceremony of her son. She states that on earlier occasion when her
husband was released on temporary bail, he could not surrender in
time on account of sickness of her child. However, looking to the
period of abscondence (453 days), the explanation given by her does
not seem to be genuine. Looking to the conduct of the prisoner, we
are not inclined to entertain this application. The application
stands rejected.
[A.L.Dave,J.]
[V.M.Sahai,J.]
Top