Gujarat High Court
Mukesh vs State on 16 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/9743/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9743 of 2010
In
CRIMINAL
APPEAL No. 1071 of 2008
=========================================================
MUKESH
MOHANBHAI VORA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR LR PUJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 16/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application has been preferred by the applicant-convict for
releasing him on temporary bail on the ground that he wants to
undertake repairing of the house.
Considering
the facts and circumstances, it appears that the applicant has
younger brother who can undertake repairing work. Further, the
ground is not such where presence of the applicant is indispensable.
Hence, discretion is not required to be exercised, therefore, present
application is rejected.
[JAYANT
PATEL, J.]
[H.B.
ANTANI, J.]
pirzada/-
Top