Gujarat High Court Case Information System
Print
CR.MA/8690/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8690 of 2005
In
CRIMINAL
APPEAL No. 640 of 2005
=================================================
PARSINH
@ VECHALA RATHAVA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=================================================
Appearance
:
THROUGH JAIL for Applicant
MR
MA KALATHIL for Applicant
MR SP
HASURPAR APP for Respondent No(s).: 1.
None for Respondent
No(s).: 2.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
Date
: 23/08/2005
ORAL
ORDER
Rule.
Learned APP Mr.S.P.Hasurkar waives service of rule on behalf of the
respondent ? State of Gujarat. Rule was heard forthwith.
The
present applicant is undergoing sentence inflicted upon him for the
offences proved against him, under Sections 363, 366 and 376 of the
Indian Penal Code. From the jail, this application is preferred by
the applicant to release him on temporary bail for making
arrangement of residential house of his family, because his
residential house was demolished due to heavy rain.
Though
the applicant is neither released on parole, furlough nor on
temporary bail, on earlier occasions. But having regard to the
grounds advanced and having regard to his jail conduct, which is
noted to be good, this application is required to be partly allowed.
In
view of the above, this application is partly allowed. The applicant
is ordered to be released on temporary bail for a period of three
weeks from the date of his released, on his furnishing personal bond
of Rs.5,000/- [Rupees Five Thousand Only] before the jail authority,
on usual terms and conditions. The applicant shall surrender before
the jail authority, after expiry of bail period. The office is
directed to transmit writ of this order to the jail authority
immediately. Rule is made absolute to the above extent.
[J.
R. VORA,J.]
vijay
Top