Gujarat High Court High Court

Ashok vs State on 21 June, 2011

Gujarat High Court
Ashok vs State on 21 June, 2011
Author: Ravi R.Tripathi, P.P.Bhatt,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8421/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8421 of 2011
 

In


 

CRIMINAL
APPEAL No. 1040 of 2009
 

 


 

=========================================================

 

ASHOK
RANMAL DODIA, THRO' LALITBHAI RANMALBHAI DODIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1,MR CHIRAG H PAREKH for Applicant(s) : 1, 
Mr.KARTIK
PANDYA, 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
: 21/06/2011 

 

ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE RAVI
R.TRIPATHI)

The
present application is filed through brother of the convict seeking
temporary bail for the convict for a period of 60 days so as to
enable the convict to undertake repairing of the house and also to
undertake agricultural activities.

2. RULE.

Mr.Kartik Pandya, 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 sections 302, 144, 148, 149 and 135 of the
Indian Penal Code to undergo imprisonment for life with fine of
s.27,550/-, in default to further undergo imprisonment for 1 year and
4 months as awarded vide judgement and order dated 19th
May 2009 rendered by the learned Additional Sessions Judge, Kachchh,
Bhuj in Sessions Case No.51 of 2007.

4. The learned
APP has invited attention of the Court to the Jail remarks. The
convict had enjoyed one temporary bail during August- September 2010
and furlough on two occasions.

5. For the
contents of the application, the same is allowed. The convict is
ordered to be released on temporary bail for a period of 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 convict
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