Gujarat High Court Case Information System
Print
CR.MA/12857/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12857 of 2010
In
CRIMINAL
APPEAL No. 145 of 2009
=========================================================
LADHABHAI
KARSANBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
Mr LR Pujari, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 29/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. The
present application has been preferred by the applicant-convict for
releasing him on temporary bail on the ground that he wants to
perform the post-death ceremony of his father.
2. Pursuant
to the earlier order passed by this court, report has been submitted
by the learned APP and as per the said report, the ground appears to
be genuine. However, it is been stated that the
“barma” ceremony is over.
3. The
jail record shows that on earlier occasion when he was released on
furlough, he has surrendered in time.
4. Considering
the facts and circumstances, the applicant-convict is ordered to be
released on temporary bail for a period of 10 days from the date of
his actual release on his executing a personal bond in the sum of
Rs. 5,000/- before the jail authority and with further direction that
upon expiry of the bail period, he shall surrender to the jail
authority.
5. The
application is allowed to the aforesaid extent. Rule is made
absolute accordingly.
Office
to intimate the order to the concerned jail authority.
[JAYANT
PATEL, J.]
[H
B ANTANI, J.]
msp
Top