Gujarat High Court Case Information System
Print
CR.MA/2660/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2660 of 2010
In
CRIMINAL
APPEAL No. 1703 of 2009
=========================================================
SALMIN
SIRAZ PATHAN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MJ BUDDHBHATTI for
Applicant(s) : 1,
MR KP RAVAL, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
RULE SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 21/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application has been preferred by the applicant-convict for
releasing him on temporary bail for 45 days on the ground that
father of the applicant is seriously ill and his presence is
required.
Pursuant
to the earlier order passed by this Court, Mr.K.P. Raval, learned
Additional Public Prosecutor, has placed on record the report of
Deputy Commissioner of Police, Rajkot, wherein it has been stated
that there are seven sons and three daughters and, therefore, other
family members can take care of the father of the convict. Further,
pertinent aspect is that the convict has been involved in about six
cases of different police stations in Rajkot City and it is also
stated that if he is released on temporary bail, there are all
chances of absconding.
In
view of above, we found that the applicant cannot be released on
temporary bail. Hence, the application is rejected. Rule is
discharged.
(Jayant
Patel, J)
(Z.
K. Saiyed, J)
Anup
Top