Gujarat High Court Case Information System
Print
CR.MA/14085/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14085 of 2010
In
CRIMINAL
APPEAL No. 460 of 2010
=========================================
NARPATBHAI
BAKABHAI BARIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR HH PARIKH, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 25/11/2010
ORAL
ORDER
The
applicant-prisoner has filed present application for temporary bail
for a period of 30 days on the ground of death of his grand mother.
Heard
Mr.H.H. Parikh, learned Additional Public Prosecutor and also
perused papers produced before me. It appears from the papers that
grand mother of the applicant-prisoner had expired on 04th
November 2010. It also appears that present application is filed on
11th November 2010 and today i.e. on 25th
November 2010 the application is on Board for hearing. Thus, looking
to the date of death, date of filing of application and today’s
date, there is no ground to entertain the present application.
Hence, I am of the opinion that application deserves to be dismissed
and is hereby dismissed.
(Z.
K. Saiyed, J)
Anup
Top