Gujarat High Court High Court

Mohan vs State on 5 May, 2011

Gujarat High Court
Mohan vs State on 5 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6229/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6229 of 2011
 

In


 

CRIMINAL
APPEAL No. 962 of
2008 
=========================================================

 

MOHAN
MAGANBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR KARTIK PANDYA, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

Date
: 05/05/2011 

 

ORAL
ORDER

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

1. Present
application is filed by the convict through Jail, seeking temporary
bail for a period of 30 days so as to attend the marriage of his
nephew (Sister’s Son), which is scheduled on 21st May,
2011.

2. RULE.

Mr. Kartik Pandya, learned Additional Public Prosecutor, waives
service of Rule on behalf of the respondent-State.

3. Learned
APP invited attention of the Court to the jail remarks. The Convict
has enjoyed one furlough in the month of March, 2009. By now, the
convict has undergone 5 years, 1 month and 0 days, as on 28th
April, 2011.

4. For
the contents of the application, the application is allowed. The
convict is ordered to be released on temporary bail for a period of
TWENTY days, from the date of his release, in Criminal
Appeal No. 962
of 2008, pending before this Court, on his
executing a personal bond of Rs.5,000/-(Rupees Five Thousand Only) to
the satisfaction of the Jail Authorities.

5. The
applicant shall surrender to the Jail Authorities on expiry of the
temporary bail period.

6. Rule
is made absolute to the aforesaid extent.

(RAVI
R. TRIPATHI,J.)

(P.P.

BHATT, J.)

Umesh/

   

Top