Gujarat High Court High Court

Narbheram vs State on 17 June, 2011

Gujarat High Court
Narbheram vs State on 17 June, 2011
Author: Ravi R.Tripathi, P.P.Bhatt,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8203/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8203 of 2011
 

In


 

CRIMINAL
APPEAL No. 282 of 2010
 

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

NARBHERAM
SAVJIBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===================================== 
Appearance
: 
THROUGH JAIL for Applicant(s) :
1, 
MR KARTIK PANDYA
for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P. P. BHATT
		
	

 

 
 


 

Date
: 17/06/2011 

 

 
ORAL
ORDER

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

1.0 Present
application is filed by the applicant – convict through jail
seeking Temporary Bail for a period of 45 days so as to undertake
engagement of his two daughters.

2.0 Rule.

Learned Additional Public Prosecutor Mr. Pandya waives service of
process of Rule.

3.0 Learned
Additional Public Prosecutor invited attention of the Court to the
Jail Remarks. The applicant – convict has enjoyed one
Temporary Bail in the month of November 2010, at the time of sad
demise of his brother in law (sister’s husband).

4.0 Taking
into consideration the contents of the application, the application
is allowed. The applicant – convict is ordered to be released on
Temporary Bail for a period of 20 days from the date of
his release, on his executing a personal bond of Rs.5,000/-
(Rupees Five Thousand only) to the satisfaction of the jail
authorities.

4.1 The
applicant – convict shall surrender to the jail authorities on expiry
of the Temporary Bail period.

4.2 Rule
is made absolute to the aforesaid extent.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top