Gujarat High Court High Court

Habibkhan vs State on 1 August, 2008

Gujarat High Court
Habibkhan vs State on 1 August, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10025/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10025 of 2008
 

In


 

CRIMINAL
APPEAL No. 449 of 2001
 

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


 

HABIBKHAN
FAIJUKHAN - Applicant
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for the Applicant. 
MR AJ DESAI,
APP for the
Respondents. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

Date
: 01/08/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

1. Rule.

Learned Additional Public Prosecutor Mr.A.J.Desai, waives service of
Rule on behalf of the respondents.

2. The
convict prisoner has sent this applicantion through jail authority,
wherein he has prayed for regular bail or temporary jail on the
ground that appeal is pending hearing. Looking to the jail record, it
appears that he has already undergone 7 years and till today, he
has not enjoyed any temporary bail. So far as final hearing of the
appeal is concerned, it is of the year 2001, which is required to be
listed on final hearing board, and, therefore, it is not required to
be expedited.

3. In
view of the aforesaid facts and circumstances, the application is
allowed and the convict prisoner is ordered to be released on
temporary bail for a period of 6 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.

4. The
applicant shall surrender before the jail authority immediately after
the aforesaid period is over.

5. Rule
is made absolute to the aforesaid extent.

(R.P.Dholakia,J)

(D.N.Patel,J)

*dipti

   

Top