Gujarat High Court High Court

Vishal vs The on 24 July, 2008

Gujarat High Court
Vishal vs The on 24 July, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/9758/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9758 of 2008
 

In


 

CRIMINAL
APPEAL No. 368 of
2006 
=========================================================

 

VISHAL
ASHWINBHAI PATEL @ SATYAM SURESHBHAI JOSHI - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
HL
PATEL ADVOCATES for
Applicant(s) : 1,PARTY-IN-PERSON for Applicant(s) : 1, 
MR UR BHATT
ASST. PUBLIC PROSECUTOR for
Respondents. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 24/07/2008 

 

ORAL
ORDER

By
way of this application through his mother, the convict has prayed to
release him on interim bail for a period of forty five days.

Heard.

I have perused the relevant record. The convict is sentenced to
undergo imprisonment for eight years for the offences punishable
under Section 406, 420, 465 etc. of the I.P.C.. From the record it
transpires that the convict has recently enjoyed furlough leave for a
period from 25.01.2008 to 23.02.2008. Even otherwise, the ground on
the basis of which the convict has sought his release is not cogent
and convincing. Hence,
this application is rejected.

(M.D.

Shah,J.)

Umesh/

   

Top