Gujarat High Court High Court

Raman vs State on 18 June, 2008

Gujarat High Court
Raman vs State on 18 June, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/6817/2008	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6817 of 2008
 

In


 

CRIMINAL
APPEAL No. 2262 of 2006
 

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

 

RAMAN
KHATARIYABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
Mr A J Desai, Addl.PUBLIC PROSECUTOR for Respondent(s) :
1, 
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 18/06/2008 

 

 
 
ORAL
ORDER

1. The
present applicant, convict-prisoner has preferred Criminal
Misc.Application No.4480 of 2008 before this court to release him on
temporary bail to help his family which is in financial distress.
The said application was allowed by this court (Hon’ble Mr Justice
Akil Kureshi) vide order dated 9.4.2008 and the applicant was
released for a period of two weeks on his depositing Rs. 3,000/-
with the jail authorities.

2. The
convict-prisoner was not able to make arrangement of Rs.3000/- as
directed by this court and therefore, the present application has
been filed with a prayer to reduce the said amount. It is submitted
by the applicant in his application that in his family only his aged
mother who is a widow is there and she is not able to make
arrangement of Rs. 3000/- .

3. Taking
into consideration the above aspects, in the opinion of this court,
justice would be met, if the amount of deposit is reduced to Rs.
750/- from Rs. 3,000/-. The order dated 9.4.2008 is modified to
that extent. The remaining portion of the order at para 4 will
remain as it is.

This
application is disposed of accordingly.

[M.D.

SHAH, J.]

msp

   

Top