Gujarat High Court Case Information System
Print
CR.MA
8668/2005 Order dated 23/08/2005
Page # 2
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8668 of 2005
In
CRIMINAL
APPEAL No. 121 of
2000
================================================================
ALKABEN,
W/O. NATTHU LAXMAN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
================================================================
Appearance :
THROUGH
JAIL for Petitioner No(s).: 1.
MR MH
BAREJIA for Petitioner No(s).: 1.
MR AJ DESAI, APP for
Respondent No(s).:
1-2.
================================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.S.SHAH
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 23/08/2005
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)
Rule.
Mr AJ Desai, learned APP waives service of Rule for the respondents.
In the facts and circumstances of the case, the application is taken
up for final disposal today.
This
is an application for releasing the convict on temporary bail on the
ground that the convict’s house and household goods have suffered
serious damage in the recent heavy rains. It transpires from the
jail record that the convict has undergone sentence for 6½
years without availing of any temporary bail though she availed
furlough leave on two occasions and reported on time.
Considering
the averments made in the application, the convict’s jail record and
the sentence undergone so far, in the facts and circumstances of the
case, the respondents are directed to release the convict on
temporary bail for a period of thirty days from the date of release
on the convict executing a personal bond in the sum of Rs.5,000/-
(Rupees five thousand) before the jail authority.
Rule
is made absolute.
A
copy of this order shall also be sent to the Police Officer, in
charge of Bedeshwar Police Station in Jamnagar District.
[M.S.
SHAH, J.] [BANKIM N. MEHTA, J.]
sundar/-
Top