Gujarat High Court High Court

Anand vs State on 4 May, 2011

Gujarat High Court
Anand vs State on 4 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6196/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6196 of 2011
 

In


 

CRIMINAL
APPEAL No. 1103 of 2009
 

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

 

ANAND
EKNATH PATIL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR KARTIK PANDYA, 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
: 04/05/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

1. The
present application is filed through jail seeking temporary bail for
a period of 21 days so as to attend the marriage of his cousin
(uncle’s daughter). It is stated that she is the only sister. In
support of the application, an invitation card is enclosed. The
marriage is scheduled on 15.05.2011.

2. RULE.

Mr.Kartik Pandya, learned Additional Public Prosecutor waives
service of Rule on behalf of the respondent-State.

3. Learned
APP invited attention of the Court to the jail remarks. The convict
has enjoyed one furlough in December 2009 – January 2010. By
now, the convict has undergone 3 years, 8 months and 14 days as on
28.04.2011. Nothing adverse is noticed from the jail remarks.

4. For
the contents of the application, the application is allowed. The
applicant-convict is ordered to be released on temporary bail for a
period of 21 days from the date of his release in Criminal Appeal
No.1103 of 2009 pending before this Court, on his executing a
personal bond of Rs.5,000/- (Rupees Five Thousand Only) to the
satisfaction of the Jail authorities.

5. The
applicant-convict shall surrender to the Jail authorities on expiry
of the temporary bail period.

6. Rule is made
absolute.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top