Gujarat High Court Case Information System
Print
R/CR.MA/7604/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 7604 of 2011
================================================================
BALVANTJI
CHELAJI DARBAR - THRO' VIKRAMSINH B DARBAR....Applicant(s)
Versus
STATE
OF GUJARAT....Respondent(s)
================================================================
Appearance:
MS
KD PARMAR as ADVOCATE for the Applicant(s) No. 1
MR
JK SHAH APP for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 07/06/2011
ORAL
ORDER
1. Rule.
Learned APP, Mr.J.K.Shah, waives service of notice of Rule on behalf
of respondent State.
2. This
is an application by undertrial prisoner, who is in custody since
5.3.2002, in connection with offences registered with Diodar Police
Station, District Banaskantha vide I-C.R.No.26 of 2002 for
offences punishable under Sections 302, 307, 120(B) of IPC, praying
for temporary bail on the ground of marriage of his son and
daughter. The son – Lalsing is getting married on 11.6.2011 and
daughter Fulba is getting married on 20.6.2011. The marriage
invitation card has been annexed at Page-16 to this application.
3. In
the facts and circumstances of the case, the accused-applicant is
ordered to be released on temporary bail for a period of two weeks
from his actual date of release in connection with offence registered
with Diodar Police Station vide I-C.R.No.26 of 2002, on his
executing a personal bond of Rs.10,000/- (Rupees Ten Thousand only)
with the jail authorities on the condition that during the temporary
bail period, he shall mark his presence at Diodar Police Station
every 3rd day till the temporary bail period expires. He
shall surrender with the jail authorities immediately on the expiry
of temporary bail period.
4. Rule
is made absolute to the aforesaid extent. Direct service is
permitted.
(J.B.PARDIWALA,
J.)
(vipul)
Page
2 of 2
Top