Gujarat High Court Case Information System
Print
CR.MA
8672/2005 Order dated 23/08/2005
Page # 2
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8672 of 2005
In
CRIMINAL
APPEAL No. 693 of 2002
================================================================
AMARSING
@ GALO BHIKHABHAI RATHODIA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
================================================================
Appearance :
THROUGH
JAIL for Petitioner No(s).: 1.
MS
SADHANA SAGAR 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
damage on account of recent floods. It transpires from the jail
record that the convict has undergone sentence for 4½ years.
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 three weeks 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 Padra Police Station in Baroda District.
[M.S.
SHAH, J.] [BANKIM N. MEHTA, J.]
sundar/-
Top