Gujarat High Court High Court

Ravindra vs State on 13 May, 2011

Gujarat High Court
Ravindra vs State on 13 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6561/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6561 of 2011
 

In


 

CRIMINAL
APPEAL No. 1480 of 2008
 

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

 

RAVINDRA
@ RAVI KALYANSINH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR KARTIK PANDYA, APP for Respondent(s) :
1, 
RULE NOT RECD BACK for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 13/05/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

1. Rule
was issued on 11.05.2011 returnable today, i.e. on 13.05.2011.
Learned APP was asked to obtain address at which the convict will be
residing while on temporary bail and who will be his surety.

2. Learned
APP places on record statement of the convict recorded on 12.05.2011,
wherein he has stated that his father – Shri Kalyansinh
Nannulal Gurjjar will be his surety and the address mentioned is of
village Gala, Tal. Guna, Dist. Guna, Madhya Pradesh.

3. Taking
into consideration the fact that the convict is convicted for an
offence under Section 395 and 457 of the Indian Penal Code and
Section 135 of the Bombay Police Act and is awarded 10 years’
sentence, of which he has competed 4 years, 8 months and 10 days as
on 04.05.2011, the application is allowed. The applicant-convict
is ordered to be released on temporary bail for a period of 30 days
from the date of his release, on his executing a personal bond of
Rs.5,000/- (Rupees Five Thousand Only) with one surety of the like
amount to the satisfaction of the Jail authorities.

4. The
applicant shall surrender to the Jail authorities on expiry of the
temporary bail period.

5. Rule is made
absolute.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top