Gujarat High Court High Court

Nagu vs State on 10 May, 2011

Gujarat High Court
Nagu vs State on 10 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6195/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6195 of 2011
 

In


 

CRIMINAL
APPEAL No. 1430 of 2010
 

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

 

NAGU
@ NAVALA TERIYA - 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
: 10/05/2011 

 

 
 
ORAL
ORDER

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

The
present application is filed by the convict through jail. It is
dated 28.4.2011. It is received in the Registry on 30.4.2011 and
though engagement ceremony of his son is to take place today i.e.
10.5.2011, the matter is notified only today before this Court
creating situation which makes the presence of the applicant convict
in the engagement ceremony of his son if not impossible but
difficult.

Registry
is directed to place the papers before the Honourable the Chief
Justice for passing appropriate orders in the matter as may be deemed
fit.

The
present application is filed seeking temporary bail for a period of
30 days so as to attend the engagement ceremony of his son.

Rule.

Learned APP Mr.Pandya waives service of notice of rule on behalf of
the respondent State.

Learned
APP invited attention of the Court to the jail remarks. The applicant
has enjoyed one temporary bail on the occasion of marriage of his
daughter. He has also enjoyed one parole for filing an appeal before
the Court. Nothing adverse is noticed from the jail remarks.

For
the contents of the application, the same is partly allowed. The
convict prisoner is ordered to be released on temporary
bail for a period of 15 days from the date of his
actual release, on his executing a personal bond of Rs.5,000/-
(Rupees Five Thousand only) to the satisfaction of the jail
authorities. The convict shall surrender to the jail authorities on
expiry of the temporary bail period.

Rule
is made absolute to the aforesaid extent.

Registry
is directed to communicate this order by FAX.
Copy of this order be made available to learned APP for its onward
communication. Learned APP
may instruct the jail authorities about the order if required
telephonically.

(RAVI
R.TRIPATHI,J)

(P.P.BHATT,J)

pathan

   

Top