Gujarat High Court High Court

Chatur vs State on 6 May, 2011

Gujarat High Court
Chatur vs State on 6 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5508/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5508 of 2011
 

In


 

CRIMINAL
APPEAL No. 216 of 2009
 

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

 

CHATUR
@ BHARAT BHANJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR KARTIK PANDYA, APP for Respondent(s) :
1, 
RULE SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 06/05/2011 

 

 
 
ORAL
ORDER

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

1. Rule
was issued on 25.04.2011 returnable today, i.e. 02.05.2011.

2. Learned
APP invited attention of the Court to the jail remarks. The convict
has enjoyed one furlough in the month of August-September 2010.

3. Learned
APP made available for perusal statement of the convict recorded on
27.04.2011. Learned APP also made available for perusal statement of
Bhanjibhai Manjibhai-father of the convict, also statement of
Gangaben Bhanjibhai-mother of the convict. On perusal of the same,
the Court is of the opinion that the presence of the convict is
required by them so as to see that the convict is able to make
arrangement for financial assistance to the family.

4. For
the contents of the application, the same is allowed. The
applicant-convict is ordered to be released on temporary bail for a
period of 30 days from the date of his release in Criminal Appeal
No.216 of 2009 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.

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

6. Rule is made
absolute.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top