Gujarat High Court Case Information System
Print
CR.MA/6939/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6939 of 2008
In
CRIMINAL
APPEAL No. 435 of 2004
=======================================================
ANNIRUDDHSIGH
CHATURSIGH JADEJA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
MS
KD PARMAR for Applicant(s) : 1,
MR HL JANI APP for Respondent(s) :
1-2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 20/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Learned A.P.P. Mr.H.L. Jani waives service of rule on behalf of the
respondents.
Heard
learned counsel appearing for the respective parties.
This
application has been sent by the applicant/convict prisoner, wherein
he has prayed for temporary bail for a period of four weeks mainly
on the ground of getting admission of his son in school and, hence,
the presence of the applicant/convict is required. In support of it,
he has annexed relevant papers along with the application.
Therefore, notice was issued making it returnable today. In
pursuance of issuance of notice, Learned A.P.P., Mr.Jani has
appeared.
In
view of the averments made in the application, the application is
partly allowed and the applicant/convict
prisoner is ordered to be released on temporary bail for a period of
2 weeks from the date of his release on his executing a personal
bond in the sum of Rs.5,000/- (Rupees Five Thousand only) before the
jail authority.
He
shall surrender before the Jail Authority immediately after the
aforesaid period is over.
Rule
is made absolute to the aforesaid extent. Direct service is
permitted.
(R.P.DHOLAKIA,
J.) (K.S.JHAVERI, J.)
/patil
Top