Gujarat High Court High Court

========================================== vs Mr on 16 July, 2008

Gujarat High Court
========================================== vs Mr on 16 July, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7853/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7853 of 2008
 

In


 

CRIMINAL
APPEAL No. 914 of 2005
 

 
==========================================
 

DIPAK
VALJIBHAI 

 

Versus
 

STATE
OF GUJARAT & 1 

 

========================================== 
Appearance
: 
THROUGH JAIL for Applicant 
MR
LB DABHI APP for
Respondents 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 16/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

RULE.

Learned APP Mr.L.B.Dabhi waives service of rule on behalf of the
respondents.

This
application is preferred by the applicant, convict-prisoner, through
Jail, for temporary bail for a period of 45 days on the ground that
he intends to cultivate his land during monsoon. Going through the
revenue record produced along with the application, it clearly
appears that the name of the father of the applicant appears all
throughout and, therefore, the ground that the applicant intends to
cultivate the land, is not sufficient to release him on temporary
bail.

In
this view of the matter, this application stands dismissed. Rule is
discharged.

[[J.

R. VORA,J.]

[J.

C. UPADHYAYA,J.]

vijay

   

Top