Gujarat High Court Case Information System
Print
CR.MA/14084/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14084 of 2010
In
CRIMINAL
APPEAL No. 460 of 2010
=========================================
SOMABHAI
MATHURBHAI BARIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 25/11/2010
ORAL
ORDER
The
applicant-prisoner has filed present application for temporary bail
for a period of 15 days on the ground of death of his aunt.
Heard
Mr.H.L. Jani, learned Additional Public Prosecutor and also perused
papers produced before me. It appears from the papers that aunt of
the applicant-prisoner had expired on 04th November 2010.
It also appears that present application is filed on 12th
November 2010 and today i.e. on 25th November 2010 the
application is on Board for hearing. Thus, looking to the date of
death, date of filing of application and today’s date, there is no
ground to entertain the present application. Hence, I am of the
opinion that application deserves to be dismissed and is hereby
dismissed.
(Z.
K. Saiyed, J)
Anup
Top