Gujarat High Court Case Information System
Print
CR.MA/8539/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8539 of 2008
In
CRIMINAL
APPEAL No. 777 of 2006
=======================================================
ANSINGH
BHIKHABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,
MR RC
KODEKAR APP for Respondent(s) :
1-2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 07/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Learned A.P.P. Mr.R.C. Kodekar waives service of rule on behalf of
the respondents.
This
application has been sent by the convict prisoner through jail
authority, wherein he has prayed for temporary bail for a period of
30 days mainly on the ground of helping family members. In support
of it, he has annexed the letter received from his family members.
We
have gone through the application sent by the convict prisoner along
with the jail report annexed with the application. Record shows that
lastly the convict has enjoyed temporary bail facility in the month
of March-April, 2007 and has enjoyed furlough leave in the month of
August-September, 2006. Looking to the facts and circumstances of
the case, the convict is required to be released on temporary bail.
In
view of the above, the application is partly allowed and the
convict prisoner is ordered to be released on temporary bail for a
period of 15 (Fifteen) Days 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.
(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)
/patil
Top