Gujarat High Court High Court

Dalpabhai vs State on 21 December, 2010

Gujarat High Court
Dalpabhai vs State on 21 December, 2010
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3507/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3507 of 2008
 

In


 

CRIMINAL
APPEAL No. 240 of 2006
 

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

 

DALPABHAI
JETHABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR HL JANI, ADDL PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 27/03/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

1. Rule.

Mr. H.L. Jani, learned APP, waives service of rule.

2. The
applicant-convict has prayed for temporary bail on the ground of
engagement of his daughter. We have gone through the application
wherein the applicant has narrated the detailed reasons for grant of
temporary bail. We have no reason to disbelieve the reasons stated by
the applicant in the application. He had last gone on temporary bail
for a period of two days in June ’07. In that view of the matter,
this Court is inclined to grant temporary bail to the applicant.

3. In
view of the particular facts and circumstances of the case, this
application is allowed. The applicant-convict is ordered to be
released on temporary bail for a period of ten days from the date of
his release on his executing personal bond in the sum of Rs.5000/-
(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 accordingly. Direct service
permitted.

[R.P.

DHOLAKIA, J.]

[K.S.

JHAVERI, J.]

Divya//

   

Top