Gujarat High Court High Court

Punambhai vs State on 21 October, 2011

Gujarat High Court
Punambhai vs State on 21 October, 2011
Author: A.L.Dave, Ms.Justice Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/325/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 325 of 2010
 

In


 

CRIMINAL
APPEAL No. 1608 of 2008
 

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


 

PUNAMBHAI
ISHWARBHAI TARPADA THRO' CHUNILAL K TARPADA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MS
BANNA S DUTTA for
Applicant(s) : 1,MS KD PARMAR for Applicant(s) : 1, 
MR LB DABHI,
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 15/01/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule.

Mr.L.B.Dabhi, learned Additional Public Prosecutor waives service
of rule on behalf of the respondents.

The
applicant seeks temporary bail of convict prisoner Punambhai
Ishwarbhai Talpada on account of marriage of two grand-daughters of
Punambhai. Punambhai’s son, Maheshbhai is a convict and is in jail,
whereas another son, Dhirubhai, father of the brides is also
convict, but is on bail. Under the circumstances, the applicant’s
case for temporary bail can be accepted only in part. The applicant
is ordered to be released on bail on his furnishing personal bond of
Rs.2,000/- before the jail authorities for a period of three days
i.e. 19th, 20th and 21st of January
2010. The applicant shall surrender to jail authorities on 21st
of January 2010 by 05:00 p.m. The applicant shall not leave the
territory of State of Gujarat. Rule is made absolute accordingly.

Direct
service is permitted.

[A.L.DAVE,
J.]

[HARSHA
DEVANI, J.]

parmar*

   

Top