Gujarat High Court Case Information System
Print
CR.MA/5177/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5177 of 2010
In
CRIMINAL
APPEAL No. 1325 of 2007
=========================================================
BADUBHAI
KALABHAI PUCHHATA KABABHAI BARIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR MENGDE, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 14/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule.
Mr. Mengde, learned APP waives service of notice of Rule for the
respondent State.
The
applicant seeks temporary bail for construction of house.
On
inquiry being made, the cause is found to be genuine.
In
this set of circumstances, we are inclined to entertain this
application in part.
The
application is partly allowed. The applicant shall be released on
temporary bail for a period of two weeks, on his executing a personal
bond of Rs.2,000/- (Rupees Two thousand only) before the jail
authorities, on condition that he shall confine himself to the State.
Rule is made absolute accordingly.
Direct
Service is permitted.
(A.L.
DAVE, J)
(BANKIM.N.MEHTA,
J)
shekhar/-
Top