Gujarat High Court High Court

Samasubhai vs State on 29 August, 2008

Gujarat High Court
Samasubhai vs State on 29 August, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11128/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11128 of 2008
 

In


 

CRIMINAL
APPEAL No. 356 of
2006 
=========================================================

 

SAMASUBHAI
NARUBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR KP RAVAL ASST. PUBLIC PROSECUTOR for
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 29/08/2008 

 

ORAL
ORDER

1. By
way of this application through jail, the applicant-convict has
prayed to release him on interim bail for a period of forty five days
so as to enable him to help his family, economically.

2. Heard.

I haver perused the relevant record. The convict is sentenced to
undergo imprisonment for five years for the offence punishable under
Section 498(A), 328 and 324 of the I.P.C.. From the record it
transpires that in 2008, the convict was released on furlough leave
for a period of fourteen day i.e. from 14.03.2008 to 27.03.2008.
Apart from that the ground on the basis of which the convict has
sought his release is not cogent and convincing. Hence, the
application is rejected.

(M.D.

Shah,J.)

Umesh/

   

Top