Gujarat High Court High Court

Jitubhai vs State on 17 June, 2011

Gujarat High Court
Jitubhai vs State on 17 June, 2011
Author: Ravi R.Tripathi, P.P.Bhatt,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8134/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8134 of 2011
 

In


 

CRIMINAL
APPEAL No. 212 of 2009
 

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

JITUBHAI
MANGABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

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

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P. P. BHATT
		
	

 

 
 


 

Date
: 17/06/2011 

 

 
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 45 days so as to carry out
necessary repairs in the house, which is stated to be in a
dilapidated condition.

2.0 Rule.

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

3.0 Learned
Additional Public Prosecutor invited attention of the Court to the
Jail Remarks. The applicant – convict has enjoyed one Furlough
in the month of October 2010. He has been in jail for 03 years, 03
months and 10 days as on 9th June 2011.

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