Gujarat High Court High Court

Shashikant vs State on 27 April, 2011

Gujarat High Court
Shashikant vs State on 27 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5637/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5637 of 2011
 

In


 

CRIMINAL
APPEAL No. 1758 of 2009
 

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

SHASHIKANT
HARMANBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===================================== 
Appearance
: 
THROUGH JAIL for Applicant(s) :
1, 
MR KARTIK PANDYA, APP for Respondent(s) : 1, 
None for
Respondent(s) : 2, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P. P. BHATT
		
	

 

 
 


 

Date
: 27/04/2011 

 

 
ORAL
ORDER

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

1.0 Present
application is filed by the applicant – convict through jail
seeking Temporary Bail for a period of 60 days so as to carry out
necessary repairs in the house.

2.0 Rule.

Learned Additional Public Prosecutor Mr. Pandya waives service of
process of Rule.

3.0 The
learned Additional Public Prosecutor invited the attention of the
Court to the Jail Remarks. In the months of March – April
2011, the applicant – convict had enjoyed first Furlough. In
application, in last but one Paragraph, the applicant – convict
has mentioned the reason as to why he could not carry out the repairs
of the house and he has also stated that necessary material is
already collected and if he is granted Temporary Bail, he will be
able to carry out the repairs of house.

4.0 Taking
into consideration the contents of the application, the application
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, on his executing a personal bond of Rs.5,000/-
(Rupees Five Thousand only) to the satisfaction of the jail
authorities.

4.1 The
applicant – convict shall surrender to the jail authorities on
expiry of the Temporary Bail period.

4.2 Rule
is made absolute to the aforesaid extent.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top