Gujarat High Court Case Information System
Print
CR.MA/5367/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5367 of 2010
In
CRIMINAL
APPEAL No. 239 of 2006
=========================================================
KALUBHAI
SHANABHAI BARIA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BC DAVE for
Applicant(s) : 1,HL PATEL ADVOCATES for Applicant(s) : 1,
MR MG
NANAVATI APP for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 28/05/2010
ORAL
ORDER
Heard
Mr.H.L.Patel, learned advocate for the applicant and Mr.
M.G.Nanavati, learned Additional Public Prosecutor for the
respondent-State. Considering the submissions canvassed in the
application, it appears that marriage of the daughter of convict
prisoner is to be held on 30.05.2010 and the invitation card is
produced vide Annexure- A .
Considering
the jail remark-sheet and in view of invocation of Section 268 of
Code of Criminal Procedure against the convict prisoner, the jail
authority shall obtain necessary permission from the State
Government and on obtaining such permission, the convict prisoner
shall be released for a period of seven
days from the date of his release on his furnishing a personal bond
of Rs.5000/- (Rupees Five Thousand Only) before the concerned jail,
without fail. On completion of the aforesaid period, the convict
prisoner shall surrender in time. Necessary intimation in this
regard be sent to the concerned jail authority.
In
view of the aforesaid, application is partly allowed. Rule is made
absolute to the aforesaid extent.
Direct
service is permitted.
(M.D.SHAH,J.)
..mitesh..
Top