Gujarat High Court Case Information System
Print
CR.MA/14279/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14279 of 2010
In
CRIMINAL
APPEAL No. 399 of 2007
=========================================================
ASHOK
@ HASMUKHBHAI PUNAMCHAND CHHOVALA, THRO' TRIGUNABEN & 1 -
Applicants
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance
:
MR
SATYAM Y CHHAYA and MR
HARNISH V DARJI for Appellants.
PARTY-IN-PERSON
for Applicants.
MR AJ DESAI, ADDL.PUBLIC PROSECUTOR for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 30/11/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule.
Mr. A.J.Desai, learned A.P.P., waives service of notice of rule on
behalf of the respondents.
2. Heard
the party-in-person and learned A.P.P. Mr.Desai for the respondents.
3. Kishan,
son of convict Ashokbhai @ Hasmukhbhai Punambhai Chhovala is getting
married on 14.12.2010 and, therefore, the applicant has asked for
release of prisoners Ashokbhai @ Hasmukhbhai Punambhai and
Dhansukhbhai Punambhai Chhovala, on temporary bail for 20 days.
4. Considering
the averments made in the application, this application is allowed
for applicant No.1, Ashokbhai @ Hasmukhbhai Punambhai Chhovala. He
is ordered to be released on temporary bail for a period of 20 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.
5. So
far as application qua applicant No.2, Dhansukhbhai Punambhai
Chhovala is concerned, it stands rejected.
Rule
is made absolute to the aforesaid extent.
D.S.Permitted.
[A.L.Dave,J.]
[V.M.Sahai,J.]
(patel)
Top