Gujarat High Court Case Information System
Print
CR.MA/4614/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4614 of 2011
In
CRIMINAL
APPEAL No. 212 of 2009
=====================================
PRAKASH
@ PAKO SURESH - 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
: 05/04/2011
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 for financial assistance to his aged
parents. His brothers are also in jail. Last he was released on
Furlough from 6th April 2010 to 19th April 2010
and he reported in jail in time.
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 – convict 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