Gujarat High Court Case Information System
Print
CR.MA/11025/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11025 of 2008
In
CRIMINAL
APPEAL No. 1668 of 2004
=========================================================
VAJUBHAI
PUNJABHAI CHAVDA THRO' SONARA DINESH RAMABHAI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
the Applicants.
Mr. A.J.Desai, Addl. PUBLIC
PROSECUTOR for the
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 22/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
The
learned advocate for the applicants has requested to move urgent
circulation in pursuance of the death of the applicant’s father
Pujabhai. Therefore, permission was granted and so office has
circulated this matter today. Rule. Learned Additional Public
Prosecutor Mr. A.J.Desai waives service of Rule on behalf of the
respondents.
2. Heard
the learned counsel appearing for the respective parties.
3. This
application has been made by the convicts-prisoners wherein they have
prayed for temporary bail for a period of 20 days on the ground of
death of their father.
4. We
have gone through the say of the applicants alongwith the death
certificate at Annexure “A” which shows that one Punjabhai
Mepabhai Chavda of village Borvav, Ta: Talala has expired on 21st
August, 2008. The applicants are the sons of the deceased and
according to the applicants, after-death ceremony has been fixed from
1st September, 2008 onwards.
5. In
view of the aforesaid facts and circumstances, the application is
allowed and the applicants/convicts are ordered to be released on
temporary bail for a period of 15 days from the date of their release
on their executing a personal bond in the sum of Rs. 5000/- (Rs. Five
thousand) before the jail authority.
6. They
shall surrender before the jail authority immediately after the
aforesaid period is over.
7. Rule
is made absolute to the aforesaid extent. Direct service is
permitted.
(R.P.Dholakia,J)
(D.N.Patel,J)
***darji
Top