Gujarat High Court Case Information System
Print
CR.MA/4778/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4778 of 2011
In
CRIMINAL
APPEAL No. 2553 of 2009
=========================================================
RAJU
VIKRAMBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KARTIK PANDYA, APP for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 11/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Taking
into consideration the contents of the jail remarks, the applicant is
convicted for the offences punishable under Sections 394, 397 and 34
of IPC, Section 135 of the Bombay Police Act and Section 25(1)(a) of
the Arms Act and the fact that the convict is not released so far
from the jail and the total period, he has undergone is only 1 year,
4 months and 12 days. Learned APP was requested to inquire whether
the convict will like to get himself released with police escort at
his own cost.
Learned
APP places on record a statement dated 9.4.2011 of the convict
wherein he has stated that his financial condition is not such which
will permit him to bear the expenses of police escort.
Taking
into consideration the aforesaid fact, the Court is of the opinion
that this is not a right time when the convict should be granted
temporary bail. Reason set out for temporary bail is also not
warranting grant of temporary bail. Hence, this application is
rejected.
(RAVI
R.TRIPATHI,J)
(P.P.BHATT,J)
pathan
Top