Gujarat High Court Case Information System Print CR.MA/9036/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 9036 of 2008 In CRIMINAL APPEAL No. 998 of 2003 ========================================================= SOMABHAI ISHVARBHAI VASAVA Versus STATE OF GUJARAT & ANR ========================================================= Appearance : THROUGH JAIL for Applicant:1 MR PD BHATE ADDL.PUBLIC PROSECUTOR for Respondents:1-2 ========================================================= CORAM : HONOURABLE MR.JUSTICE R.P.DHOLAKIA and HONOURABLE MR.JUSTICE DN PATEL Date : 11/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Mr.P.D.Bhate, learned Additional Public Prosecutor waives service of
notice of Rule on behalf of respondents.
The
convict has sent this application through Jail seeking temporary
bail for a period of 30 days on the ground of helping his family
members and repairing house.
We
have gone through the application and the jail records annexed with
the application. Jail record shows that the convict has earlier
enjoyed temporary bail twice and has also enjoyed furlough once and
surrendered in time without misusing his liberty.
In
view of the aforesaid facts and circumstances, the application is
partly allowed and the convict prisoner is ordered to be released on
temporary bail for a period of 15 days 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.
He
shall surrender before the Jail Authority immediately after the
aforesaid period is over.
Rule
is made absolute to the aforesaid extend.
(R.P.
DHOLAKIA, J.)
(D.N.
PATEL, J.)
Amit/-
Top