Gujarat High Court Case Information System
Print
CR.MA/5070/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5070 of 2011
In
CRIMINAL
APPEAL No. 2884 of 2008
=====================================
NARENDRA
@ BABU @ MANISH MOHANSINH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MR KARTIK PANDYA, 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
: 03/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Present
application is filed by the applicant – convict through jail
seeking Temporary Bail for a period of 60 days so as to make
necessary arrangement for financial assistance to the family.
2.0 Rule.
Learned Additional Public Prosecutor Mr. Pandya waives service of
process of Rule.
3.0 Learned
Additional Public Prosecutor invited the attention of the Court to
the Jail Remarks. The convict has enjoyed one furlough in the month
of June 2010.
4.0 Taking
into consideration the contents of the application, the application
is allowed. The applicant – convict is ordered to be released on
Temporary Bail for a period of 25 days from the date of
his release, on his executing a personal bond of Rs.5,000/-
(Rupees Five Thousand only) to the satisfaction of the jail
authorities.
4.1 The
applicant – convict shall surrender to the jail authorities on
expiry of the Temporary Bail period.
4.2 Rule
is made absolute to the aforesaid extent.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top