Gujarat High Court High Court

Bhailu vs State on 4 July, 2008

Gujarat High Court
Bhailu vs State on 4 July, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/8625/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8625 of 2008
 

In


 

CRIMINAL
APPEAL No. 745 of 2000
 

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


 

BHAILU
@ SANJAY VINODBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=======================================================
Appearance : 
THROUGH
JAIL for Applicant(s) : 1, 
MR HL JANI
APP for Respondent(s) :
1-2, 
=======================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 04/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

Rule.

Learned A.P.P. Mr.H.L. Jani waives service of rule on behalf of the
respondents.

This
application has been sent by the convict prisoner through jail
authority, wherein he has prayed for temporary bail for a period of
60 days mainly on the ground of helping family members. In support
of it, he has annexed the letter received from his family members
along with the application.

We
have gone through the application sent by the convict prisoner along
with the jail report annexed with the application. Jail record shows
that the convict has undergone more than eight years of sentence. In
past also, he has been released on temporary bail and has enjoyed
furlough leave on several occasions. He surrendered in time without
misusing his liberty. In view of the above, the convict is required
to be released on temporary bail.

In
view of the above, the application is partly allowed and the
convict prisoner 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 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 extent.

(R.P.DHOLAKIA,
J.) (K.S.JHAVERI, J.)

/patil

   

Top