Gujarat High Court High Court

Naresh vs State on 22 June, 2011

Gujarat High Court
Naresh vs State on 22 June, 2011
Author: Ravi R.Tripathi, P.P.Bhatt,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8457/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8457 of 2011
 

In


 

CRIMINAL
APPEAL No. 835 of 2010
 

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


 

NARESH
BABUBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 22/06/2011 

 

 
 
ORAL
ORDER

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

1. Present
application is filed through jail seeking temporary bail for a period
of 45 days so as to perform post death rituals of his mother who
expired on 29/04/2011. A death certificate in support of the
application is enclosed.

3. Rule.

Mr. Pandya, learned Additional Public Prosecutor waives service of
notice of Rule. He has invited attention of the Court to the jail
remarks. In the month of March-April, 2011 he was on temporary bail
for a period of 30 days so as to assist the family and to undertake
the repairs of the house. From the aforesaid facts it transpires
that after he surrendered to jail on 15/04/2011, his mother expired
on 29/04/2011. To see that the convict be with the family member
after the sad demise of his mother, application is allowed.

3. The
applicant is, therefore, ordered to be released on temporary bail for
a period of 30 (THIRTY) DAYS from the date of his release on
his executing a personal bond of Rs.5,000/- (Rupees Five Thousand
Only) before the Jail Authorities on certain conditions that he will;

a) not
leave the State of Gujarat.

b) not
indulge in any illegal activity.

c) surrender
before the Jail Authorities in time.

4. Rule
is made absolute.

(RAVI
R TRIPATHI, J.)

(P
P BHATT, J.)

sompura

   

Top