Gujarat High Court High Court

Anniruddhsigh vs State on 20 June, 2008

Gujarat High Court
Anniruddhsigh vs State on 20 June, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6939/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6939 of 2008
 

In


 

CRIMINAL
APPEAL No. 435 of 2004
 

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


 

ANNIRUDDHSIGH
CHATURSIGH JADEJA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=======================================================
Appearance : 
MS
KD PARMAR for Applicant(s) : 1, 
MR HL JANI APP for Respondent(s) :
1-2, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 20/06/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Rule.

Learned A.P.P. Mr.H.L. Jani waives service of rule on behalf of the
respondents.

Heard
learned counsel appearing for the respective parties.

This
application has been sent by the applicant/convict prisoner, wherein
he has prayed for temporary bail for a period of four weeks mainly
on the ground of getting admission of his son in school and, hence,
the presence of the applicant/convict is required. In support of it,
he has annexed relevant papers along with the application.
Therefore, notice was issued making it returnable today. In
pursuance of issuance of notice, Learned A.P.P., Mr.Jani has
appeared.

In
view of the averments made in the application, the application is
partly allowed and the applicant/convict
prisoner is ordered to be released on temporary bail for a period of
2 weeks from the date of his release on his executing a personal
bond in the sum of Rs.5,000/- (Rupees Five Thousand only) before the
jail authority.

He
shall surrender before the Jail Authority immediately after the
aforesaid period is over.

Rule
is made absolute to the aforesaid extent. Direct service is
permitted.

(R.P.DHOLAKIA,
J.) (K.S.JHAVERI, J.)

/patil

   

Top