Gujarat High Court High Court

Ravikumar vs State on 6 December, 2010

Gujarat High Court
Ravikumar vs State on 6 December, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14332/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14332 of 2010
 

In


 

CRIMINAL
APPEAL No. 1254 of 2008
 

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

 

RAVIKUMAR
HARIPRASAD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MS CM SHAH ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1
-2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE VIJAY MANOHAR SAHAI
		
	

 

 
 


 

Date
: 08/12/2010  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
applicant seeks temporary bail for 30 days on the ground of
engagement of his sister and house repairs.

2. Heard
the learned APP. The statement of the accused indicates that the
talks of betrothal of his sister are going on with the help of a
middleman and decision is to be taken. He belongs to Bihar and is not
financially well off. The applicant has not been out of jail for
nearly 4 years and 10 months. His jail conduct is good. Therefore, we
are inclined to entertain this application.

3. The
application is allowed. The applicant-convict is ordered to be
released on temporary bail for a period of four weeks from the date
of his release, on his executing a personal bond in the sum of
Rs.5,000/- (Rupees five thousand only) and furnishing a surety of
the like amount to the satisfaction of the Trial Court, and upon such
conditions as may be imposed by the Trial Court;

Rule
is made absolute.

(A.L.

DAVE, J.)

(V.M.

SAHAI, J.)

zgs/-

   

Top