Gujarat High Court High Court

Sarfaraz vs State on 16 April, 2010

Gujarat High Court
Sarfaraz vs State on 16 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3724/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3724 of 2010
 

In


 

CRIMINAL
APPEAL No. 1266 of 2007
 

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


 

SARFARAZ
GULAMMOHAMAD SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=====================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s) : 1, 
MR DEVANG VYAS ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=====================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 16/04/2010 

 

 
 
ORAL
ORDER

1. Rule.

Mr. Devang Vyas, learned APP waives service of Rule on behalf of the
State. Having regard to the facts and circumstances of the case, the
application is taken up for hearing today.

2. Considering
the averments made in the application, prayer is made by the convict
to release him on temporary bail for a period of 21 days in order to
attend his ailing father and mother. Save and except bare averments
made in the application, there is nothing on record to indicate that
the father and mother of the applicant – convict would need some
treatment. Considering the aforesaid aspect, I am of the view that no
case is made out for granting temporary bail as prayed for in the
application. Hence, the application stands disposed of. Rule is
discharged.

(H.B.ANTANI,
J.)

ynvyas

   

Top