Gujarat High Court Case Information System
Print
CR.MA/1323/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1323 of 2010
In
CRIMINAL
APPEAL No. 1201 of 2009
=================================================
VALLABH
@ C.K.MANJIBHAI BARAIYA THRO BHARAT MANJI BARAIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=================================================
Appearance
:
MR
CHIRAG M PAWAR for Applicant(s) : 1,PARTY-IN-PERSON for Applicant(s)
: 1,
Mr.D.C. SEJPAL, ADDL PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 11/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present application is filed by brother of convict (Vallabh C.K.
Manjibhai Baraiya). The applicant herein is Bharatbhai Manjibhai
Baraiya. The ground for praying for temporary bail is that father of
the applicant and the convict has died on 14th January
2010. The applicant herein wants his brother to be on temporary bail
so as to undertake ‘Asthi Visarjan’ ritual.
Taking
into consideration the reason put forward for grant of temporary
bail, the Court finds that there is no reason for granting the
convict temporary bail on this ground.
There
is already an application made through Jail being Criminal Misc.
Application No.615 of 2010 in Criminal Appeal No.1201 of 2009,
hearing of which is kept on 15th February 2010. The
applicant therein-the convict has applied for temporary bail on the
ground of sickness of the wife of the convict, i.e. to get the wife
operated for gynec problem. The said application will be considered
independent of the outcome of the present application. The present
application is rejected.
(RAVI
R. TRIPATHI, J.)
(J.C.
UPADHYAYA, J.)
karim
Top