Gujarat High Court High Court

Kantibhai vs State on 3 December, 2010

Gujarat High Court
Kantibhai vs State on 3 December, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14177/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14177 of 2010
 

In


 

CRIMINAL
APPEAL No. 26 of 2010
 

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

 

KANTIBHAI
KALABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR KL PANDYA, ADDL.PUBLIC PROSECUTOR for
Respondents 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 03/12/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
applicant-convict seeks temporary release for a period of 45 days on
the ground of house repairing.

2. The
learned A.P.P has telephonic instructions that the cause is genuine.
The house of the applicant is not abodeable and his family members
are staying in a neighbouring house.

3. Considering
the above factors, we are entertaining this application in part. The
applicant is ordered to be released on temporary bail for a period of
three weeks 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. The applicant shall surrender to the jail authority
on expiry of his temporary bail, without fail.

Rule
is made absolute to the aforesaid extent.

[A.L.Dave,J.]

[K.M.Thaker,J.]

(patel)

   

Top