Gujarat High Court
Naresh vs State on 13 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/10490/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10490 of 2008
In
CRIMINAL
APPEAL No. 42 of 2008
=========================================================
NARESH
DILIPBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR
KP RAVAL, APP for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 13/08/2008
ORAL
ORDER
Heard
learned APP Mr.K.P.Raval.
The
present application has been preferred by the convict prisoner for
releasing him on temporary bail on the ground of medical treatment of
his mother as she is suffering from some abdominal problems and that
there is nobody is there to take care of her in his family. The
convict prisoner is convicted for the offences punishable under
Section 376 of IPC and has been sentenced to undergo seven years’
Rigorous imprisonment by the trial Court by his judgment and order
dated 7.12.2007 in Sessions Case No.85 of 2007. He has been recently
convicted. Hence, this application is rejected.
(M.D.Shah,J.)
Sreeram.
Top