Gujarat High Court High Court

Ashokji vs State on 13 July, 2011

Gujarat High Court
Ashokji vs State on 13 July, 2011
Author: Ravi R.Tripathi, P.P.Bhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5185/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5185 of 2011
 

In


 

CRIMINAL
APPEAL No. 1224 of 2006
 

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


 

ASHOKJI
GHUDAJI THAKOR, THRO' ASHABEN ASHOKJI THAKOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=====================================================================
 Appearance
: 
MR
MITESH R AMIN for
Applicant(s) : 1,PARTY-IN-PERSON for Applicant(s) : 1, 
MR KARTIK
PANDYA, APP for Respondent(s) : 1, 
NOTICE NOT RECD BACK for
Respondent(s) :
2, 
=====================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 


 

Date
: 25/04/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

1. The
present application is filed by one Ashaben Ashokji Thakor –
wife of the convict – Ashokhji Ghudaji Thakor. The applicant
has prayed that her husband be released on temporary bail for a
period of 30 days so as to enable her to get treated for her ailment,
which, the Doctors are of the opinion that, is on account of improper
functioning of thyroid.

2. RULE.

Mr.Kartik Pandya, learned Additional Public Prosecutor waives
service of Rule on behalf of the respondent-State.

3. Learned
APP made available for perusal the jail remarks. The convict has
enjoyed one temporary bail in the month of December 2010. He has
also enjoyed two furloughs and every time, he has surrendered in
time. By now, he has undergone 5 years, 6 months and 7 days as on
14.04.2011.

4. For
the contents of the application, the same is allowed. The convict is
ordered to be released on temporary bail for a period of 30 days from
the date of his release in Criminal Appeal No.1224 of 2006 pending
before this Court, on his executing a personal bond of Rs.5,000/-
(Rupees Five Thousand Only) to the satisfaction of the Jail
authorities.

5. The
convict shall surrender to the Jail authorities on expiry of the
temporary bail period.

6. Rule is made
absolute.

A
copy of this order be made available to learned APP Mr.Pandya for its
onward communication to the jail authorities.

Registry
is directed to communicate this order to the jail authorities.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top