Gujarat High Court Case Information System
Print
CR.MA/8405/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8405 of 2008
In
CRIMINAL
APPEAL No. 83 of 2005
==========================================
DHIRU
PANNABHAI
Versus
STATE
OF GUJARAT & 1
==========================================
Appearance
:
THROUGH
JAIL for Applicant
MR LR PUJARI APP for
Respondents
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 04/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
RULE.
Learned APP Mr.L.R.Pujari waives service of rule on behalf of the
respondents.
This
application is preferred by the applicant, convict-prisoner, through
Jail, for releasing him on temporary bail on the grounds that he has
to pay fees to the Advocate, who has been engaged to conduct the
appeal and the other prayer is about final hearing of the Criminal
Appeal, filed by him.
The
applicant, convict-prisoner is convicted for the offences punishable
under Sections 395, 397, 504 and 506(2) of the Indian Penal Code and
is sentenced to undergo ten years rigorous imprisonment. The
Criminal Appeal of the applicant is on board and learned advocate
appearing in the Criminal Appeal may make it convenient before this
Court for hearing of the Criminal Appeal. The ground mentioned for
temporary bail is not sufficient and hence, this application
deserves to be dismissed.
In
the result, this application stands dismissed. Rule is discharged.
[J.
R. VORA,J.]
[D.
N. PATEL,J.]
vijay
Top