Gujarat High Court High Court

Ashokji vs State on 3 December, 2010

Gujarat High Court
Ashokji vs State on 3 December, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14507/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14507 of 2010
 

In


 

CRIMINAL
APPEAL No. 1224 of 2006
 

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

 

ASHOKJI
GHUDAJI THAKOR, THRO' ASHABEN ASHOKJI THAKOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for Applicant. 
MR AJ DESAI, ADDL.PUBLIC PROSECUTOR for
Respondents 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 03/12/2010 

 

ORAL
ORDER

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

Rule.

Mr.A.J.Desai learned A.P.P., waives service of notice of rule on
behalf of the respondents.

2. The
applicant, party-in-person, seeks temporary release of her husband
for 30 days on the ground of house repairing.

3. Looking
at the photographs, the house is in a dilapidated condition. Poverty
is apparent from the photographs also. The applicant,
party-in-person, and her mother-in-law are the only persons in the
family. Her brothers-in-law are staying in a different village and
are not visiting the village as can be seen from the report dated
23.10.2010 received in Misc.Criminal Application No. 12290/2010.

4. Considering
the above factors, we are entertaining this application in part. The
applicant is ordered to be released on temporary bail for a period of
three weeks from the date of his release, on his executing a personal
bond in the sum of Rs.5,000/- (Rupees Five Thousand only) before the
jail authority. The applicant shall surrender to the jail authority
on expiry of his temporary bail, without fail.

Rule
is made absolute to the aforesaid extent.

D.S.Permkitted.

[A.L.Dave,J.]

[K.M.Thaker,J.]

(patel)

   

Top