Gujarat High Court High Court

Firoz vs State on 10 May, 2011

Gujarat High Court
Firoz vs State on 10 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6376/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6376 of 2011
 

In


 

CRIMINAL
APPEAL No. 1136 of 2010
 

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

 

FIROZ
MOHOMMAD AHMEDBAPU VORA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
Mr.KARTIK PANDYA, ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 10/05/2011 

 

 
ORAL
ORDER

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

The
present application is filed by the convict, through Jail, seeking
temporary bail for a period of 45 days so as to enable him to carry
out necessary repairs of the house, where his aged parents and sister
are housed. It is mentioned in the application that the convict
along with his two brothers is in Jail, whereas the convict’s father
is on bail during the pendency of the appeal. In support of this
application the convict has annexed certificate dated 19.04.2011
issued by the Village Panchayat, Sarod.

2. RULE.

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

3. The learned
APP has invited attention of the Court to the Jail remarks. Nothing
adverse is noticed from the convict’s Jail remarks. The convict has
undergone 2 years 10 months 3 days in Jail as on 02.05.2011. The
convict had enjoyed one furlough in October/ November 2010 and one
parole in June/ July 2010, to file an appeal in the High Court.

4. For the
contents of the application, the same is allowed. the convict is
ordered to be released on temporary bail for a period of 30
(thirty) days from the date of his release on his executing a
personal bond of Rs.5000/- (Rupees five thousand only) to the
satisfaction of the Jail authorities.

5. The
applicant shall surrender himself to the Jail authorities on expiry
of the above temporary bail period. The application is allowed.
Rule is made absolute.

(RAVI
R. TRIPATHI, J.)

(P.P.

BHATT, J.)

karim

   

Top