Gujarat High Court Case Information System
Print
CR.MA/2830/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2830 of 2010
In
CRIMINAL
APPEAL No. 1365 of 2007
=========================================================
RAJUBHAI
RASIKBHAI DATANIYA - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant.
MR MR MENGDEY, ADDL.PUBLIC PROSECUTOR for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 01/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
applicant,convict seeks temporary bail on the ground of ailment of
his mother, viz. fracture of leg. On inquiry, it is found that the
applicant’s mother has suffered fracture, but, she has stated that
she has not asked the applicant to seek temporary bail for looking
after her. On the contrary, she says that the applicant is in jail
for committing murder of his brother and if he is bailed out, he may
possibly not surrender to the custody. In this set of circumstances,
the application stands rejected. Notice discharged.
[A.L.Dave,J.]
[Bankim
N.Mehta,J.]
Top