Gujarat High Court Case Information System
Print
CR.MA/8137/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8137 of 2008
In
CRIMINAL
APPEAL No. 740 of
2006
=========================================================
VERSIJI
KARMANJI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR UR BHATT ASST. PUBLIC PROSECUTOR for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 08/07/2008
ORAL
ORDER
This
is an application through jail by which the applicant-convict has
prayed to release him on interim bail for a period of thirty days on
the ground of agriculture work.
Heard.
I have perused the relevant record. The convict is sentenced to
undergo imprisonment for five years for the offence punishable under
Section 304(2)of the I.P.C.. From the record it transpires that in
the months of March and April, 2008, the convict has enjoyed interim
bail and furlough leave. Even otherwise, the ground on the basis of
which the convict has sought his release is not cogent and
convincing. Hence, the application deserves to be rejected and the
same is rejected.
(M.D.
Shah,J.)
Umesh/
Top