Gujarat High Court Case Information System
Print
CR.MA/3705/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3705 of 2011
In
CRIMINAL
APPEAL No. 1426 of 2007
=====================================
ABDUL
@ HANIF AHMEDBHAI - 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
: 21/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Present
application is filed by the applicant – convict through jail seeking
45 days’ Temporary Bail so as to make necessary arrangements for
financial assistance to her daughter, who is studying in 6th
Standard and at present residing with the sister of the convict, but,
even, the financial condition of the sister of the convict is not so
good that she can undertake the responsibility of her education.
2.0 Rule.
Learned Additional Public Prosecutor Mr. Shah waives service of
process of Rule.
3.0 Taking
into consideration the contents of the application, the application
is allowed. The applicant 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.
3.1 The
applicant shall surrender to the jail authorities on expiry of the
Temporary Bail period.
3.2 Rule
is made absolute.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top