Gujarat High Court High Court

Mansukh vs State on 7 October, 2008

Gujarat High Court
Mansukh vs State on 7 October, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/126/3308	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12633 of 2008
 

In


 

CRIMINAL
APPEAL No. 969 of 2003
 

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

 

MANSUKH
BHANABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MS ARCHANA RAVAL, APP for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 07/10/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

1. Rule.

Waived by learned APP Ms.Raval.

2. This
application is preferred by the convict prisoner through jail to
release him on temporary bail for the period of 45 days for finding
suitable match for his daughter who has attained marriageable age.

3. The
present applicant is undergoing life imprisonment for the offence
proved against him under Sections 302, 34 and 201 of Indian Penal
Code. Finding a match for the daughter is hardly a ground to release
the applicant on temporary bail. More over, the applicant was
released on bail on 31.1.2008 to 6.2.2008.

4. In
view of the above, this application stands dismissed. Rule
discharged.

(J.R.Vora,J)

(Sharad
D.Dave,J)

pathan

   

Top