Gujarat High Court Case Information System
Print
CR.MA/11528/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11528 of 2010
In
CRIMINAL
APPEAL No. 1899 of 2005
=========================================================
RAYSING
HEMABHAI BARIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR LR PUJARI, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 28/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application has been preferred by the applicant –
convict for releasing him on temporary bail on the ground that he
wants to perform post-death ceremony of barsi
of his father.
Pursuant
to the earlier order passed by this Court, the report has been
submitted by the learned APP and as per the said report, there is no
such custom of such ceremony. The earlier jail report shows that he
was absconding for some time. Hence, the discretion does not
deserve to be exercised.
Therefore,
the application is not granted. Disposed of accordingly. Rule
discharged.
(Jayant
Patel, J.)
(H.
B. Antani, J.)
vinod
Top