Gujarat High Court Case Information System
Print
CR.MA/3897/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3897 of 2011
In
CRIMINAL
APPEAL No. 2876 of 2008
=================================================
ANIL
@ ANNO LALABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=================================================
Appearance
:
THROUGH
JAIL for Applicant(s) : 1,
Mr.K.P. RAVAL, ADDL PUBLIC PROSECUTOR
for Respondent(s) : 1,
None for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 24/03/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
convict has preferred present application seeking 30 days of
temporary bail through Jail, to enable him to get his mother treated.
What is mentioned in the application is that his mother is required
to undergo blood transfusion. A letter from the convict’s mother
enclosed to the application states that doctor has advised her to
have blood transfusion done at the interval of four months. Six
months have already elapsed. The doctor has, therefore, given
ultimatum that within a month of blood transfusion is not done it
will lead to some unforeseen event.
2. RULE.
Mr.K.P. Raval, learned Additional Public Prosecutor waives service
of rule on behalf of the respondent-State.
3. The applicant- appellant-
original accused has been convicted for the offences punishable
under section 302 of the IPC to suffer imprisonment for life with
fine of Rs.20,000/-, in default to further undergo imprisonment for 1
year by the learned Judge, City Sessions Court, Ahmedabad in Sessions
Case No.53 of 2008.
4. The learned APP has made
available the Jail record. The convict has undergone 3 years, 6
months and 14 days in Jail. The convict had availed temporary bail
twice and furlough once. Nothing objectionable is found from the
Jail remarks.
5. Taking into consideration
the contents of the application and the record of the convict, the
convict is ordered to be released on temporary bail for 30 (thirty)
days from the date of his release on his executing a personal bond
of Rs.5000/- (Rupees five thousand only) to the satisfaction of the
Jail authorities.
6. The applicant shall
surrender himself to the Jail authorities on expiry of the above
temporary bail period. The application is allowed. Rule is made
absolute.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top