Gujarat High Court Case Information System
Print
CR.MA/1924/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1924 of 2011
In
CRIMINAL
APPEAL No. 444 of 2007
=====================================
RAMESH
@ KHEMABHAI UDESINH - Applicant(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
=====================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MR KP RAVAL, APP for Respondent(s) : 1,
None for
Respondent(s) : 2,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P. P .BHATT
Date
: 18/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Rule.
Learned Additional Public Prosecutor Mr. KP Raval waives service of
process of Rule.
2.0 Present
application is filed through jail seeking Temporary Bail with a
Certificate of the Sarpanch of Navagam Gram Panchayat, Tal.
Ghoghamba, Dist. Panchmahals stating therein that, ‘the mother of
the accused – applicant is ill and there is no person in the
family to look after the aged mother. It is the desire of the ailing
mother that she may be able to see the face of her son’.
2.1 Coming
to the Jail Remarks, the accused – applicant has enjoyed two
furloughs, one in the year 2008 and another in the year 2009. On
both the occasions, he surrendered in jail in time of his own.
3.0 Taking
into consideration the above aspects, the application is allowed.
The applicant – accused is ordered to be released on Temporary
Bail for a period of 20 days from the date of his release
in Criminal Appeal No.444 of 2007 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.
3.1 The
applicant shall surrender to the Jail authorities on expiry of the
Temporary Bail period.
3.2 Rule
is made absolute.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top