Gujarat High Court High Court

Atul vs State on 10 September, 2008

Gujarat High Court
Atul vs State on 10 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11606/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11606 of 2008
 

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

 

ATUL
NARANBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR.NANAVATI, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
 
ORAL
ORDER

Rule.

Mr.Nanavati, learned APP wavies service of notice of Rule on behalf
of respondent No.1.

Applicant
is an under-trial prisoner, who has submitted this application
through Jail. He seeks temporary release from judicial custody on
the ground of the marriage of his niece, which is scheduled on
12/10/2008.

I
have heard Mr.Nanavati, learned APP and also have gone through the
record of the case. Applicant-accused is earlier released on
temporary bail for a limited period on account of his niece’s
marriage and the marriage of his brother-in-law and the Jail record
shows that he has surrendered in time.

In
view of the above and in view of the fact of marriage of niece of the
applicant, following order is passed.

Applicant-under-trial
prisoner-ATUL
NARANBHAI PATEL is ordered to be released
on temporary bail from the judicial custody for a period of ten days
from 6th October, 2008 till 16th October, 2008
upon his executing a personal Bond of Rs.2,000/- (Rupees Two Thousand
Only) before the Jail Authority on a condition that during the
aforesaid period of temporary bail, the applicant shall mark his
presence before the Nadiad Town Police Station on 10th and
14th October, 2008 between 11:00 a.m. And 5:00 p.m. and
applicant shall surrender to the custody after expiry of the
temporary bail period.

Application
is allowed to the aforesaid extent. Rule made absolute accordingly.

Registry
is directed to communicate to the Jail authority immediately.

(M.R.SHAH,
J.)

sompura

   

Top