Gujarat High Court Case Information System
Print
CR.MA/10014/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10014 of 2011
In
CRIMINAL APPEAL No. 1393 of 2007
=========================================================
RANJIT
@ RANGO @ RANGIT VAKHATSINH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KARTIK PANDYA, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 18/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)
Rule.
Learned APP waives service.
The
applicant – convict who vide judgment and order dated
18.9.2007 rendered by learned Addl.Sessions Judge, Vadodara in
Sessions Case No.198 of 2006 has been convicted for the offences
punishable under Sections 302 of the IPC and sentenced to undergo
imprisonment for life with fine has forwarded this application
through jail authority seeking temporary bail for the period of 60
days on the ground of performing after-death ceremony of his father.
The
jail remarks sheet forwarded by the jail authority reveals that the
applicant – convict prisoner has undergone 4 years and 10
months in jail. It further transpires that the applicant
has enjoyed temporary bail once and enjoyed furlough twice, and on
each occasion, he surrendered in time before the jail authority.
Along with this application, death certificate of the father of the
applicant is also annexed.
Considering
the facts and circumstances of the case, it is expedient to partly
allow the application.
The
application succeeds in part and is accordingly partly allowed. The
applicant – convict is ordered to be released on temporary
bail for a period of 7 days from the date of his actual release,
upon his furnishing personal bond in the sum of Rs.5000/- (Rupees
Five Thousand Only) before the jail authority on usual terms and
conditions. After the period is over, the applicant shall surrender
to the jail authority. The applicant shall not take disadvantage of
his liberty and shall maintain law and order.
Rule
made absolute accordingly.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top