Gujarat High Court High Court

Yunus vs State on 9 July, 2010

Gujarat High Court
Yunus vs State on 9 July, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5537/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5537 of 2010
 

In


 

CRIMINAL
APPEAL No. 212 of 2010
 

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

YUNUS
JIVABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 09/07/2010 

 

 
 
ORAL
ORDER

The
present application has been filed by the applicant convict-prisoner
praying that he may be released on bail to make arrangement for the
house for his family and can stay with them.

The
applicant convict-prisoner has been convicted for offence under sec.
376 of IPC in Sessions Case No. 336/2008 by the Addl. City Sessions
Court.

The
jail remark sheet suggests that he has hardly undergone sentence for
about 8 months and the report has been submitted by the learned APP
suggesting that arrangement for the house has been made by the family
members and they are residing in a rented premise.

In
the circumstances, there is no justification as the cause does not
survive and the present application deserves to be rejected and
accordingly stands rejected. Rule is discharged.

(Rajesh
H. Shukla, J.)

(hn)

   

Top