Gujarat High Court Case Information System
Print
CR.MA/3063/2009 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3063 of 2009
=========================================================
NIRAD
TUSHARBHAI JANI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ZUBIN F BHARDA for
Applicant(s) : 1,
MR LB DABHI, ADDL PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 18/03/2009
ORAL
ORDER
Rule.
Mr.L.B.Dabhi, learned Additional Public Prosecutor, waives service
of notice of Rule on behalf of the respondent-State of Gujarat.
This
application has been filed by the applicant-undertrial prisoner, who
is facing trial for offence punishable under Section 302, of the
Indian Penal Code and is at present lodged at Sub Jail,
Surendranagar, with a prayer to release him on temporary bail so
that he can appear for his B.A. First Year examinations which are to
begin with effect from 23rd March, 2009 and end on 31st
March, 2009.
Mr.L.B.Dabhi,
learned Additional Public Prosecutor, states that earlier also,
when the applicant was to give his 12th Standard
examinations, arrangements had been made by the jail authorities to
take him to the examination centre and this time as well, the jail
authorities are in a position to see to it that the applicant gives
his examinations at the centres which have been notified, as per the
schedule.
On
the above statement being made, Mr.Zubin F.Bharda, learned counsel
for the applicant, states that no other order need be passed, if the
authorities are willing to take the applicant to the venue of the
examinations, as and when they are scheduled to be held.
Accordingly,
in the above facts and circumstances, it is directed that the jail
authority will ensure that the applicant is taken to the venue of
the examinations for B.A. First Year as per the schedule attached on
page 30 of the paper-book.
The
application is partly-allowed to the above extent. Rule is made
absolute, accordingly. Direct service is permitted.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top