Gujarat High Court High Court

Toofansingh vs State on 3 October, 2011

Gujarat High Court
Toofansingh vs State on 3 October, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13876/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13876 of 2011
 

In
CRIMINAL APPEAL No. 26 of 2009
 

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

 

TOOFANSINGH
GURUBACHCHANSING SHIKH - THRO' KAVITABEN SHIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
GAYATRI B JADEJA for Applicant(s) : 1, 
MR KARTIK PANDYA,
ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 03/10/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)

Rule.

Learned APP waives service.

Heard
learned advocate, Ms.Jadeja, for the applicant and learned APP,
Mr.Pandya, for the respondent – State.

The
applicant – convict who vide judgment and order dated
10.7.2009 rendered by learned Addl.Sessions Judge, Bharuch in
Sessions Case No.88 of 2007 has been convicted for the offences
punishable under Sections 395 etc. of the IPC and sentenced to
undergo imprisonment for life with fine has filed this application
through his wife seeking temporary bail for the period of 30 days on
the ground of attending the after-death ceremony of his
father-in-law.

The
jail remarks sheet forwarded by the jail authority reveals that the
applicant – convict prisoner
has undergone 2 years and 7 months in jail. It further transpires
that the applicant has enjoyed temporary bail five times, but never
enjoyed furlough, and he surrendered in time before the jail
authority. Along with this application, copy of the
death-certificate is also annexed.

Considering
the facts and circumstances of the case, it is expedient to partly
allow the application.

The
application succeeds in part and is accordingly partly allowed. The
applicant – convict is ordered to be released on temporary
bail for a period of one week from the date of his actual release,
upon his furnishing personal bond in the sum of Rs.5000/- (Rupees
Five Thousand Only) before the jail authority on usual terms and
conditions. After the period is over, the applicant shall surrender
to the jail authority. The applicant shall not take disadvantage of
his liberty and shall maintain law and order.

Rule
made absolute accordingly. D.S today permitted.

(D.H.WAGHELA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top