Gujarat High Court Case Information System
Print
CR.MA/6329/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6329 of 2010
In
CRIMINAL
APPEAL No. 1577 of 2004
=========================================================
AKRAMMIYA
AHMADMIYA KAZI - THRO' RUKSHANABEN A KAJI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
Appearance
:
PARTY-IN-PERSON
for Applicant(.
MR DEVANG VYAS, ADDL. PUBLIC PROSECUTOR for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 17/06/2010
ORAL
ORDER
Heard
the party-in-person and Mr. Devang Vyas, learned Additional Public
Prosecutor for respondent State.
By
filing this application, it is prayed that the convict-prisoner may
be granted temporary bail for a period of 30 days for performing the
obsequial ceremony of the father of the convict prisoner, who has
expired on 08.05.2010.
Considering
the averments made in paragraph 3 of the application and copy of
certificates annexed along with the application, it appears that
father of the convict prisoner has expired and his obsequial
ceremony is to be performed. The party-in-person, wife of the
convict-prisoner states that the obsequial ceremony is to be
performed tomorrow, i.e on 18th June 2010. This Court
is, therefore, of the opinion that the convict-prisoner is required
to be released on temporary bail for few days.
The
convict-prisoner is, therefore, ordered to be enlarged on temporary
bail for a period of 4 days from 17.06.2010 to 20.06.2010. The jail
authority is directed to release the convict prisoner by today
evening on his furnishing personal bond of Rs.5,000/- (Rupees Five
Thousand Only) before the Superintendent, Baroda Central Jail on
usual terms and conditions.
On
completion of aforesaid period, the convict-prisoner shall surrender
before the Jail Authority on 21st June 2010 by 10.00 AM.
With
the above observations and directions, the application is partly
allowed. Rule is made absolute to the extent indicated hereinabove.
mathew [
H.B. ANTANI, J.]
Top