Gujarat High Court High Court

Manu vs State on 23 June, 2008

Gujarat High Court
Manu vs State on 23 June, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6773/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6773 of 2008
 

In


 

CRIMINAL
APPEAL No. 494 of 2005
 

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

 

MANU
@ MANSUKH AMARSINH LUHAR THRO DILIPBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BH SOLANKI for Applicant(s) : 1, 
MR LR PUJARI APP for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 23/06/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)

Leave
to add Jail Superintendent, Sabarmati Jail as party respondent No.2
is granted.

Rule.

Mr.L.R. Pujari, learned Additional Public Prosecutor waives the
service of notice of rule on behalf of the respondents.

Heard
Mr.Solanki, learned advocate appearing on behalf of the applicant ?
original accused and Mr.L.R. Pujari, learned APP for the
respondents.

Present
application is filed by the applicant herein ? original accused
for releasing him on temporary bail for the engagement of his son
which is scheduled on 27/6/2008.

It
appears from the jail report that earlier thrice the applicant has
been released on temporary bail and except at one point of time, he
has surrendered in time and after he has surrendered late by two
days, twice he has been released on temporary bail. There is no
reason to doubt the statement made by the learned advocate appearing
on behalf of the applicant that the engagement is scheduled on
27/6/2008. In the facts and circumstances of the case, if the
applicant is released on temporary bail from 26/6/2008 to 29/6/2008,
it will meet the ends of justice.

The
application succeeds in part. The applicant ? convict named Manu
alias Mansukh Amarsinh Luhar is ordered to be released on temporary
bail from 26/6/2008 to 29/6/2008 on his furnishing personal bond of
Rs.5000=00 with the jail authority and on usual terms and
conditions. He shall surrender to the jail authority on 30/6/2008.
While on bail, the applicant shall not misuse the liberty granted to
him, nor shall indulge in any illegal activity. Rule is made
absolute accordingly. D.S. Permitted.

[J.R.

VORA, J.]

[M.R.

SHAH, J.]

rafik

   

Top