Gujarat High Court High Court

Akrammiya vs State on 17 June, 2010

Gujarat High Court
Akrammiya vs State on 17 June, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6327/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6327 of 2010
 

In


 

CRIMINAL
APPEAL No. 684 of 2007
 

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

 

AKRAMMIYA
AHMADMIYA KAZI - THRO' RUKSHANA A KAJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for Applicant(. 
MR Divyesh Sejpal , 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. Divyesh Sejpal, 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