Gujarat High Court Case Information System
Print
CR.MA/6362/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6362 of 2011
In
CRIMINAL
APPEAL No. 258 of 2010
=========================================================
AMBALAL
BHIKHALAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KARTIK PANDYA, 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
: 06/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1. The
present application is filed through jail seeking temporary bail for
a period of 30 days so as to attend the ‘chaul kriya’ (Babari) of his
son.
2. RULE.
Mr.Kartik Pandya, learned Additional Public Prosecutor waives
service of Rule on behalf of the respondent-State.
3. Learned
APP invited attention of the Court to the jail remarks. The convict
is in jail for 3 years, 6 months and 9 days as on 02.05.2011. He has
enjoyed one furlough in the month of January 2011. He reported in
time. Nothing adverse is noticed from the jail remarks.
4. For
the contents of the application, the application is allowed. The
applicant-convict is ordered to be released on temporary bail for a
period of 20 days from the date of his release in Criminal Appeal
No.258 of 2010 pending before this Court, on his executing a personal
bond of Rs.5,000/- (Rupees Five Thousand Only) to the satisfaction of
the Jail authorities.
5. The
applicant-convict shall surrender to the Jail authorities on expiry
of the temporary bail period.
6. Rule is made
absolute.
(Ravi
R.Tripathi, J.)
(P.P.Bhatt,
J.)
*Shitole
Top