Gujarat High Court High Court

Kamalaben vs State on 10 May, 2011

Gujarat High Court
Kamalaben vs State on 10 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6233/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6233 of 2011
 

In


 

CRIMINAL
APPEAL No. 1103 of 2009
 

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

 

KAMALABEN
EKNATH PATIL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
Mr.KARTIK PANDYA, ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE NOT RECD BACK for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 10/05/2011 

 

 
 
ORAL
ORDER

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

The
matter was kept today so as to enable the learned APP to find out as
to why the invitation card of the marriage of the same daughter of
‘deor’ (younger brother of husband) was printed in Marathi as well as
in Gujarati. Rule was issued on 4th
May 2011 returnable today.

2. The
learned APP placed on record statement dated 7th
May 2011 of not only Kamlaben Eknath Patil but also her son, Anand
Eknath Patil. From the explanation tendered, the Court is convinced
of the fact that prima facie, there is nothing fishy in the matter.

3. The learned
APP has invited attention of the Court to the Jail remarks. Nothing
adverse is noticed from the convict’s Jail remarks. The convict has
undergone 3 years, 7 months and 9 days in Jail as on 30.04.2011.
The convict had enjoyed furlough once in December 2009.

4. For the
contents of the application, the same is allowed. the convict is
ordered to be released on temporary bail for a period of 15
(fifteen) days from the date of his release on his executing
a personal bond of Rs.5000/- (Rupees five thousand only) to the
satisfaction of the Jail authorities.

5. The convict
shall surrender himself to the Jail authorities on expiry of the
above temporary bail period. The application is allowed. Rule is
made absolute.

(RAVI
R. TRIPATHI, J.)

(P.P.

BHATT, J.)

karim

   

Top