High Court Rajasthan High Court - Jodhpur

Saleem Mohd vs State on 29 July, 2008

Rajasthan High Court – Jodhpur
Saleem Mohd vs State on 29 July, 2008
 D.B. CRL. MISC. TEMPORARY BAIL APPLICATION NO. 744/2008
                             in
              D.B CRIMINAL APPEAL NO. 61/2008


Date : 29.07.2008

                    HON'BLE MR. PRAKASH TATIA, J.

HON’BLE MR. C. M. TOTLA, J.

Mr. Anil Kaviraj for the applicant.

Mr. V.R. Mehta, P.P.

Mr. Sandeep Mehta for the complainant

—–

Heard learned counsel for the petitioner Salim Mohammad.

He is seeking temporary bail on the ground of ailment of his mother who

is about 65 years of age and according to the petitioner, she is suffering

from some heart disease. Petitioner has placed on record some medical

reports. He has mentioned that there is no male member in his family to

take care of his mother. But he has not disclosed the relatives with whom

petitioner’s mother is residing and who is taking care of his mother.

We do no find any just reason to enlarge the petitioner on

temporary bail. The temporary bail application is dismissed.

(C. M. TOTLA), J.                              (PRAKASH TATIA), J.



bjsh