Gujarat High Court Case Information System
Print
CR.MA/9036/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9036 of 2008
In
CRIMINAL
APPEAL No. 998 of 2003
=========================================================
SOMABHAI
ISHVARBHAI VASAVA
Versus
STATE
OF GUJARAT & ANR
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant:1
MR PD BHATE ADDL.PUBLIC PROSECUTOR for
Respondents:1-2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 11/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Mr.P.D.Bhate, learned Additional Public Prosecutor waives service of
notice of Rule on behalf of respondents.
The
convict has sent this application through Jail seeking temporary
bail for a period of 30 days on the ground of helping his family
members and repairing house.
We
have gone through the application and the jail records annexed with
the application. Jail record shows that the convict has earlier
enjoyed temporary bail twice and has also enjoyed furlough once and
surrendered in time without misusing his liberty.
In
view of the aforesaid facts and circumstances, the application is
partly allowed and the convict prisoner is ordered to be released on
temporary bail for a period of 15 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 extend.
(R.P.
DHOLAKIA, J.)
(D.N.
PATEL, J.)
Amit/-
Top