Gujarat High Court Case Information System
Print
CR.MA/2561/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2561 of 2011
In
CRIMINAL
APPEAL No. 725 of 2009
=========================================================
ASHVIN
CHATURBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR JK SHAH, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 28/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present application is filed through jail praying for temporary bail
for a period of 21 days so as to assess his son in 10th
Standard examinations which are to commence from 10.3.2011. The
convict prisoner has mentioned in the application that he is a
teacher and, therefore, if he is granted temporary bail, he will be
assisting his son in Maths, Science and English subjects. From the
jail remarks, it is clear that he has enjoyed one furlough in the
month of April 2010 for 14 days.
Taking
into consideration the contents of the application, the same requires
consideration.
Rule.
Learned APP Mr.Shah waives service of notice of rule on behalf of
the respondent State.
Taking
into consideration the contents of the application, the application
is allowed. The convict prisoner is ordered to be released on
temporary bail for a period of 21 days from the date of his actual
release on his executing a personal bond of Rs.5000/- (Rupees five
thousand only) with one surety of the like amount to the satisfaction
of the Jail authorities.
The
applicant shall surrender himself to the Jail authorities on expiry
of the above temporary bail period. Rule is made absolute.
(RAVI
R.TRIPATHI,J)
(P.P.BHATT,J)
pathan
Top