Gujarat High Court High Court

Govindbhai vs State on 13 April, 2011

Gujarat High Court
Govindbhai vs State on 13 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5149/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5149 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 4043 of 2011
 

In
 

CRIMINAL
APPEAL No. 996 of 2006
 

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


 

GOVINDBHAI
SOMABHAI TADVI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=====================================================================
 
Appearance
: 
PARTY-IN-PERSON
for Applicant(s) : 1, 
MR JK SHAH, APP for Respondent (s) :
1-2, 
=====================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 


 

Date
: 13/04/2011 

 

 
 
ORAL
ORDER

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

The matter was
mentioned at 02.30 by the applicant-convict-Shri Govindbhai Somabhai
Tadvi. He requested that the temporary bail granted by this Court by
order dated 25.03.2011 be extended for a period of three weeks.

Request was granted.

The papers are
received from the Registry.

2. RULE.

Mr.J.K.Shah, learned Additional Public Prosecutor waives service of
Rule on behalf of the respondent-State.

3. The
applicant-convict has produced an invitation card in support of his
contention that the marriage is fixed on 05.05.2011.

4. Earlier,
the applicant-convict was released on temporary bail so as to enable
him to withdrawn the Provident Fund amount. The applicant stated
that he needs some more time so as to complete the formalities and
withdraw the Provident Fund amount. Besides, there is a marriage
scheduled on 05.05.2011. So, if temporary bail can be extended
suitably.

5. Taking
into consideration the fact that the applicant-convict was already
granted temporary bail for a period of 20 days, the applicant-convict
is asked to surrender in jail on due date. However, he is granted
fresh temporary bail for a period of 10 days from the date of his
release in Criminal Appeal No.996 of 2006 pending before this Court,
on his executing a personal bond of Rs.5,000/- (Rupees Five Thousand
Only) to the satisfaction of the Jail authorities.

6. The
applicant shall surrender to the Jail authorities on expiry of the
temporary bail period.

7. Rule is made
absolute.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top