Gujarat High Court Case Information System
Print
CR.MA/11632/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11632 of 2008
In
CRIMINAL
APPEAL No. 627 of 2004
=========================================================
RAJKUMAR
SUGNUMAL MAHERCHANDANI THRO'PINKI RAJKUMAR MAHERCHA - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance
:
PARTY-IN-PERSON
for the Applicant.
MR AJ DESAI, APP for the Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 10/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. Rule.
Mr.Desai, Learned Additional Public Prosecutor for the respondents,
waives service of rule.
2. Heard
party-in-person as applicant and learned Additional Public Prosecutor
for the respondent.
3. This
application has been preferred by the wife of the convict prisoner to
release the convict prisoner on temporary bail for a period of three
days for ceremony of Lord Ganeshji.
4. Learned
Additional Public Prosecutor for the respondent submitted that in
past, the convict prisoner was released on temporary bail and,
thereafter, he was absconding for considerable long period of 973
days and, lastly, he was arrested by the police and, at present, he
is in police custody.
5. Having
heard the respective parties and looking to the past record of the
convict prisoner, we do not think it fit to release the convict on
temporary bail, this application requires to be rejected. This
application is rejected. Rule is discharged.
(R.P.Dholakia,J)
(D.N.Patel,J)
*dipti
Top