Gujarat High Court High Court

Chhabil vs State on 4 July, 2008

Gujarat High Court
Chhabil vs State on 4 July, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/8599/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8599 of 2008
 

In


 

CRIMINAL
APPEAL No. 502 of 2002
 

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


 

CHHABIL
GOKALDAS - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=======================================================
Appearance : 
THROUGH
JAIL for Applicant(s) : 1, 
MR SP
HASURKAR APP for Respondent(s) :
1-2, 
=======================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 04/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

Rule.

Learned A.P.P. Mr.S.P. Hasurkar waives service of rule on behalf of
the respondents.

This
application has been sent by the convict prisoner through jail
authority, wherein he has requested for early hearing of the appeal,
which he has filed in the year 2002 or in the alternative, he has
prayed for temporary bail.

We
have gone through the application sent by the convict prisoner.
Looking to the facts and circumstances of the case, the request made
by the convict for early hearing is not required to be accepted.
However, looking to the facts and circumstances of the case, the
convict is required to be released on temporary bail.

In
view of the above, the application is allowed and the
convict prisoner is ordered to be released on temporary bail for a
period of 1 (One) Month from the date of his release
on his executing a personal bond in the sum of Rs.5,000/- (Rupees
Five Thousand only) before the jail authority.

He
shall surrender before the Jail Authority immediately after the
aforesaid period is over.

Rule
is made absolute to the aforesaid extent.

(R.P.DHOLAKIA,
J.) (K.S.JHAVERI, J.)

/patil

   

Top