Gujarat High Court High Court

Mayur vs State on 7 September, 2011

Gujarat High Court
Mayur vs State on 7 September, 2011
Author: Mohit S. H.B.Antani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/3558/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3558 of 2006
 

In


 

CRIMINAL
APPEAL No. 1113 of 2003
 

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

 

MAYUR
@ MAHIPALSINH SIDDHRAJSINH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KD PARMAR for
Applicant(s) : 1,MR KJ SHETHNA for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.S.SHAH
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 12/04/2006 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)

Rule.

Mr AJ Desai learned APP waives service of rule on behalf of
respondent-State.

This
is an application for temporary bail on the ground that the convict
wants to go out of jail for repaying the loan taken by him from
Gujarat State Co-operative Agriculture & Rural Development Bank
Ltd. Notices dated 7.3.2006 for loan Account No. 644 (applicant) and
loan Account NO. 645 (applicant’s wife).

In
the facts and circumstances of the case, this application is allowed
on condition that the applicant shall produce the receipt/s issued by
the Bank showing that the applicant had made the payment of the
amount when he was released for 22 days between 15.5.2005 to 5.6.2005
on the same ground and shall also produce the receipts of the payment
of the amounts to these accounts at the time of his surendering
before the jail authority. Subject to the above conditions, the
respondent shall release the applicant on temporary bail for a period
of one week on his executing personal bond of Rs. 5000/- before the
jail authority. Rule is made absolute. DS permitted.

(M.S.

SHAH, J.)

(H.B.

ANTANI, J.)

mandora/

   

Top