Gujarat High Court Case Information System
Print
CR.MA/10351/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10351 of 2006
In
CRIMINAL
APPEAL No. 1265 of 2003
=========================================================
SAROJ
@ SWAROOP SHANABHAI CONVICT NO.77210 - Applicant(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR ND GOHIL APP for Respondent(s) : 1,
NOTICE NOT RECD
BACK for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 06/10/2006
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
1. Rule.
Heard learned A.P.P. Mr. N.D. Gohil and considered report received by
him from the office of the Superintendent of Police, Anand dated
30-9-2006.
2. The
cause for which temporary bail sought for is found to be genuine.
The apprehension shown by the police about breach of peace does not
seem to us to be well founded for the reason that earlier the
applicant was released on temporary bail as well as on furlough and
no untoward incident is reported to have occurred. Therefore, we
incline to entertain this application.
4. The
applicant is ordered to be released on temporary bail for a period of
two weeks from the date of
release on his executing personal bond for Rs.5000/- (Rupees Five
Thousand only) before the jail authority on the condition that he
shall not indulge in any illegal activity during the period of
temporary bail and shall confine himself to Gujarat State. Rule is
made absolute to the extent indicated above.
(A.L.
Dave, J.)
(Bankim
N. Mehta, J.)
/JVSatwara/
Top