Gujarat High Court High Court

Abdul vs State on 21 March, 2011

Gujarat High Court
Abdul vs State on 21 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3705/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3705 of 2011
 

In


 

CRIMINAL
APPEAL No. 1426 of 2007
 

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

ABDUL
@ HANIF AHMEDBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===================================== 
Appearance
: 
THROUGH JAIL for Applicant(s) :
1, 
MR JK SHAH, 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
: 21/03/2011 

 

 
ORAL
ORDER

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

1.0 Present
application is filed by the applicant – convict through jail seeking
45 days’ Temporary Bail so as to make necessary arrangements for
financial assistance to her daughter, who is studying in 6th
Standard and at present residing with the sister of the convict, but,
even, the financial condition of the sister of the convict is not so
good that she can undertake the responsibility of her education.

2.0 Rule.

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

3.0 Taking
into consideration the contents of the application, the application
is allowed. The applicant 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.

3.1 The
applicant shall surrender to the jail authorities on expiry of the
Temporary Bail period.

3.2 Rule
is made absolute.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top