Gujarat High Court High Court

Babarji vs State on 22 June, 2011

Gujarat High Court
Babarji vs State on 22 June, 2011
Author: Ravi R.Tripathi, P.P.Bhatt,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8427/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8427 of 2011
 

In


 

CRIMINAL
APPEAL No. 1781 of 2008
 

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


 

BABARJI
SOMAJI, THRO' MINABEN BABARJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
Appearance : 
PARTY-IN-PERSON
for Applicant(s) : 1,M 
MR
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
: 22/06/2011 

 

 
 
ORAL
ORDER

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

1. Present
application is filed by applicant – Minaben Babarji seeking
temporary bail for a period of 45 days so as to complete construction
work which is undertaken by the applicant when he was released on
temporary bail in the month of April-May, 2011. In support of the
application, photographs are produced.

2. Rule.

Mr. Pandya, learned Additional Public Prosecutor waives service of
notice of Rule. Taking into consideration the contents of the
application, the application is allowed. The applicant is, therefore,
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.5,000/- (Rupees Five Thousand Only) before the
Jail Authorities on certain conditions that he will;

a) not
leave the State of Gujarat.

b) not
indulge in any illegal activity.

c) surrender
before the Jail Authorities in time.

3. Rule
is made absolute.

(RAVI
R TRIPATHI, J.)

(P
P BHATT, J.)

sompura

   

Top