Gujarat High Court Case Information System
Print
CR.MA/4915/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4915 of 2011
In
CRIMINAL
APPEAL No. 1788 of 2006
=================================================
RANUBHA
NANUBHA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=================================================
Appearance
:
THROUGH
JAIL for Applicant(s) : 1,
Mr.KARTIK PANDYA, ADDL PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 13/04/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present application is filed, through Jail, seeking temporary bail
for a period of 60 days, for constructing the house, which has
collapsed, as stated in the application, during the last monsoon due
to incessant rains. It is also stated in the application that the
convict’s parents are residing in a hut constructed in the fields.
2. RULE.
Mr.Kartik Pandya, learned Additional Public Prosecutor waives
service of rule on behalf of the respondent-State.
3. The
applicant- appellant- original accused has been convicted for the
offences punishable under sections 302 and 498-C of the Indian Penal
Code to suffer imprisonment for life with fine of Rs.500/-, in
default to further undergo imprisonment for 1 month as awarded by
the learned Judge, Fast Track Court,
Deesa, Banaskantha in
Sessions Case No.172 of 2005.
4. The learned
APP has made available the Jail record and invited attention of the
Court to the Jail remarks. The convict had enjoyed temporary bail
once and furlough once. On each occasion the convict had reported
belatedly by one day. However, said late reporting is regularised.
Nothing adverse is noticed from the Jail remarks.
5 Taking into
consideration the contents of the application and the record of the
convict, the convict is ordered to be released on temporary
bail for 30 (thirty) days from the date of his release on his
executing a personal bond of Rs.5000/- (Rupees five thousand only) to
the satisfaction of the Jail authorities.
6. The
applicant shall surrender himself to the Jail authorities on expiry
of the above temporary bail period. The application is allowed. Rule
is made absolute.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top