Gujarat High Court
Raysing vs State on 27 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/10775/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10775 of 2010
In
CRIMINAL
APPEAL No. 242 of 2006
=========================================================
RAYSING
FULABHAI BARIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MR KP RAVAL, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 27/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is for temporary bail preferred by the
applicant-convict on the ground that he wants to financially support
is family.
It
appears from the jail report that the applicant was recently released
on 22.05.2010 to 04.06.2010 on furlough during which he could have
made arrangement for the ground stated in the application.
Hence,
the discretion does not deserve to be exercised for releasing the
applicant on temporary bail. Hence, the present application is
rejected.
(JAYANT
PATEL, J.)
(H.
B. ANTANI, J.)
*bjoy
Top