Gujarat High Court High Court

Kalaji vs State on 2 May, 2011

Gujarat High Court
Kalaji vs State on 2 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6220/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6220 of 2011
 

In


 

CRIMINAL
APPEAL No. 1503 of 2009
 

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

KALAJI
ISAJI - THRO' KAMLABEN KALAJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===================================== 
Appearance
: 
PARTY-IN-PERSON for
Applicant(s) : 1,MR JAGDHISH SATAPARA 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
: 02/05/2011 

 

 
ORAL
ORDER

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

1.0 Present
application is filed by one Kamlaben Kalaji W/o. Kalaji Ishaji –
the convict, seeking Temporary Bail for a period of 45 days for the
marriage of the niece of the convict. It is mentioned in the
application that the elder brother of the convict has expired and he
has survived by one son and one daughter and the marriage of the
niece – Payal is fixed on
21st May 2011.

2.0 The
matter was mentioned in the morning for urgent circulation today as
the applicant may not have to come again. The permission was
granted. The papers are received from the Registry.

3.0 Rule.

Learned Additional Public Prosecutor Mr. Pandya waives service of
process of Rule.

4.0 Learned
Additional Public Prosecutor has obtained the Jail Remarks by fax
from the Central Jail, Ahmedabad with utmost promptness. The Court
puts its appreciation on record for the same.

5.0 The
applicant has annexed an Invitation Card along with the application.

6.0 Taking
into consideration the contents of the application, the application
is allowed. The convict is ordered to be released on Temporary
Bail for a period of 30 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.

6.1 The
convict shall surrender to the jail authorities on expiry of the
Temporary Bail period.

6.2 Rule
is made absolute to the aforesaid extent.

6.3 The
Registry is directed to see that this order is communicated to
the jail authorities at the earliest, but not later than 4th
May 2011.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top