Gujarat High Court Case Information System
Print
CR.MA/8141/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8141 of 2008
In
CRIMINAL
APPEAL No. 1162 of 2007
=========================================================
RAJESH
NAGINBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MS.FALGUNI
PATEL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 01/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
1. Rule.
Ms.Falguni Patel, learned A.P.P., waives service of notice of Rule.
2. This
application is preferred by the convict-prisoner through jail to
release him on temporary bail of 45 days on the ground to repair his
house, as according to him his aged father is not in a position to
repair his house single handedly.
3. The
applicant is convicted for the offence punishable under Sections 376
and 366 of the Indian Penal Code for ten years and his appeal is
admitted recently. Moreover, the ground advanced by the applicant is
not sufficient to release the applicant on temporary bail.
4. In
view of the above, the application stands dismissed. Rule is
discharged.
(J.R.VORA,
J.)
(D.N.PATEL,
J.)
sompura
Top