Gujarat High Court High Court

Ratilal vs State on 15 September, 2010

Gujarat High Court
Ratilal vs State on 15 September, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10581/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10581 of 2010
 

In


 

CRIMINAL
APPEAL No. 253 of 2009
 

 
 
=========================================
 

RATILAL
KALYANBHAI MISTRY - 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
: 15/09/2010
 

ORAL
ORDER

Present
applicant-prisoner has filed present application for bail, pending
the appeal, through jail. The applicant has stated that he has been
in jail since long and nobody is their to look after his family.

I
have gone through the papers produced before me. It appears from the
papers that the present applicant-prisoner has been convicted by the
learned Additional Sessions Judge, Bhavnagar for the offence
punishable under Section 307 and 309 of the Indian Penal Code and
was ordered to undergo five years rigorous imprisonment and to pay
fine of Rs.3,000/-, in default of payment of fine, ordered to
undergo rigorous imprisonment for further period of six months.

Heard
Mr.H.H. Parikh, learned Additional Public Prosecutor and also
perused papers. It appears that appeal is pending before this Court
and is likely to be disposed of within short time. Hence, I am of
the opinion that the present application deserves to be dismissed
and is hereby dismissed.

(Z.

K. Saiyed, J)

Anup

   

Top