Gujarat High Court Case Information System
Print
CR.MA/10213/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10213 of 2010
In
CRIMINAL
APPEAL No. 626 of 2006
=========================================================
PRAFUL
SURESHBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MR LR PUJARI, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 20/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is preferred by the applicant-convict for
temporary bail on the ground that he wants to undertake repairing of
the house.
Pursuant
to the earlier order passed by this Court, Mr.Pujari, learned APP
has submitted the report and as per the said report, the ground is
genuine, but due to rainy season, he may not be in a position to get
the repairing. Further, the apprehension of breach of peace is also
stated.
It
appears that the rainy season is over and therefore, the convict can
undertake the repairing. Further, he was released earlier on bail
and no untoward incident has happened or is reported by this Court.
It
further appears that the applicant-convict has not enjoyed temporary
bail or furlough after 25.10.2009.
Hence,
considering the facts and circumstances, the applicant be released
on temporary bail for a period of 10 days from the date of his
release on a personal bond of Rs.5,000/- and with the further direct
that upon the expiry of the said period of 10 days, he shall
surrender with the jail authority.
Application
allowed to the aforesaid extent. Rule made absolute accordingly.
Office to intimate the jail authority.
(JAYANT
PATEL, J.)
(H.B.
ANTANI, J.)
*bjoy
Top