Gujarat High Court Case Information System
Print
CR.MA/8563/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8563 of 2008
In
CRIMINAL
APPEAL No. 1703 of 2004
=======================================================
RAJU
@ RAJESH GOPAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,
MR RC
KODEKAR APP for Respondent(s) :
1-2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 09/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Learned A.P.P. Mr.R.C. Kodekar waives service of rule on behalf of
the respondents.
This
application has been sent by the convict prisoner through jail
authority, wherein he has prayed for temporary bail for a period of
30 days mainly on the ground of helping family members. In support
of it, he has annexed relevant documents along with the application.
We
have gone through the application sent by the convict prisoner
through jail authority along with the jail report annexed with the
application. Jail report shows that the convict has undergone more
than five years of sentence. However, he has not enjoyed any bail
facility. Looking to the facts and circumstances of the case, the
convict is required to be released on temporary bail.
In
view of the aforesaid facts and circumstances, the application is
partly allowed and the convict prisoner is
ordered to be released on temporary bail for a period of 25
(Twenty Five) Days 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.) (D.N. PATEL, J.)
/patil
Top