Gujarat High Court High Court

Hitesh vs State on 30 March, 2011

Gujarat High Court
Hitesh vs State on 30 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4269/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4269 of 2011
 

In


 

CRIMINAL
APPEAL No. 2654 of 2008
 

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

HITESH
MANUBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===================================== 
Appearance
: 
THROUGH JAIL for Applicant(s) :
1, 
MR JK SHAH, 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
: 30/03/2011 

 

 
ORAL
ORDER

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

1.0 Present
application is filed by the applicant – convict through jail
seeking 30 days’ Temporary Bail on account of illness of his wife and
to make arrangement for financial assistance. In support of his
application, the applicant – convict has produced a letter from
his wife and also medical papers of General Hospital, Sola.

2.0 Rule.

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

3.0 Learned
Additional Public Prosecutor made available for perusal the Jail
Remarks. The convict has enjoyed two furloughs, one in the year 2009
and another in the year 2010. There is nothing adverse found in the
Jail Remarks.

4.0 Taking
into consideration the contents of the application, the application
is allowed. The applicant – 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.

4.1 The
applicant shall surrender to the jail authorities on expiry of the
Temporary Bail period.

4.2 Rule
is made absolute.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top