Gujarat High Court Case Information System
Print
CR.MA/4104/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4104 of 2010
In
CRIMINAL
APPEAL No. 102 of 2008
=========================================================
CHANDUJI
GOPALJI THAKOR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KP RAVAL, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 30/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is preferred by the applicant-convict for
temporary bail on the ground of construction of house.
Pursuant
to the earlier order passed by this Court, State had to verify the
genuineness of the ground and antecedent of the applicant-convict.
Today, report has been submitted by Mr. K.P. Raval, learned
Additional Public Prosecutor and as per the said report received by
him from the Superintendent of Police, Mehsana, the ground is
genuine and it has been stated that there is no chance of breach of
peace. It further appears that as per the jail report, earlier the
applicant-convict was released on temporary bail and on furlough,
and he has surrendered in time.
Considering
the facts and circumstances, the applicant-convict be released on
temporary bail for the period of 15 days on personal bond of
Rs.5,000/- (Rupees Five Thousand Only) and on condition that upon
expiry of the said period, he shall surrender with the Jail
Authority. The present application is allowed to the aforesaid
extent. Rule is made absolute.
(Jayant
Patel, J)
(Z.
K. Saiyed, J)
Anup
Top