Gujarat High Court High Court

Nagu vs State on 10 October, 2011

Gujarat High Court
Nagu vs State on 10 October, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14217/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14217 of 2011
 

In
CRIMINAL APPEAL No. 1430 of 2010
 

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

 

NAGU
@ NAVALA TERIYA - 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 D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 10/10/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)

Rule.

Learned APP waives service.

The
applicant – convict who vide judgment and order dated
17.7.2010 rendered by learned Addl.Sessions Judge, Panchmahal in
Sessions Case No.91 of 2009 has been convicted for the offences
punishable under Sections 399 etc. of the IPC and sentenced to
undergo imprisonment for 10 years with fine has forwarded this
application through jail authority seeking temporary bail for the
period of 30 days on the ground of performing after-death ceremony
of his uncle, who died on 6.9.2011.

The
jail remarks sheet forwarded by the jail authority reveals that the
applicant – convict prisoner has undergone 3 years and 11
months in jail. It further transpires that the applicant
has enjoyed temporary bail twice and enjoyed parole once, and he
surrendered in time before the jail authority. Along with this
application, copy of the death-certificate of his uncle is also
annexed.

Considering
the facts and circumstances of the case, it is expedient to partly
allow the application.

The
application succeeds in part and is accordingly partly allowed. The
applicant – convict is ordered to be released on temporary
bail for a period of 20 days from the date of his actual release,
upon his furnishing personal bond in the sum of Rs.5000/- (Rupees
Five Thousand Only) before the jail authority on usual terms and
conditions. After the period is over, the applicant shall surrender
to the jail authority. The applicant shall not take disadvantage of
his liberty and shall maintain law and order.

Rule
made absolute accordingly.

(D.H.WAGHELA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top