Gujarat High Court Case Information System
Print
CR.MA/10332/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10332 of 2008
In
CRIMINAL
APPEAL No. 2271 of
2004
=========================================================
SOMABHAI
SAVALABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR KP RAVAL ASST. PUBLIC PROSECUTOR for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 25/08/2008
ORAL
ORDER
1. In
this matter, Sarpanch of Navagam Gram Panchayat had issued a
certificate, recommending to release the convict-applicant on interim
bail. Hence, notice was issued by this Court vide order dated
05.08.2008, directing Sarpanch, Navagam Gram Panchayat to remain
personally present before this Court. Accordingly, Sarpanch, Navagam
Gram Panchayat is present before this Court, today, and he states
that he will not commit any such mistake in future. Notice
discharged, issued against Sarpanch.
2. 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
for agricultural purpose and to help his family, economically.
3. Heard.
I have perused the relevant record. The convict is sentenced to
undergo imprisonment for seven years for the offence punishable under
Section 395 and 397 of the I.P.C.. The ground on the basis of which
the convict has sought his release is not cogent and convincing.
Hence, the petition is rejected.
(M.D.
Shah,J.)
Umesh/
Top