Gujarat High Court High Court

Riyasatali vs State on 29 September, 2010

Gujarat High Court
Riyasatali vs State on 29 September, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10774/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10774 of 2010
 

In


 

CRIMINAL
APPEAL No. 1 of 2004
 

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

 

RIYASATALI
MAHAMMAD SAFI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR MG NANAVATI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 29/09/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The applicant has
preferred the present application for temporary bail on the ground
that his wife is suffering from Hypertension and therefore he wants
to make arrangements for her treatment.

Considering the facts
and circumstances, neither the sickness can be said to be serious nor
the ground can be said to be such that the presence of the
applicant-convict would be indispensable. Hence discretion is not
required to be exercised. Therefore, the application stands
dismissed.

However, considering
the facts and circumstances, as the appeal is of the year 2004 and
since the paper book is ready, the appeal is ordered to be listed for
final hearing in the week beginning on 18th October 2010.

[
JAYANT PATEL, J. ]

mathew
[ H.B. ANTANI, J. ]

   

Top