Gujarat High Court Case Information System
Print
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10304 of 2010
In
CRIMINAL
APPEAL No. 492 of 2009
=========================================================
BABUBHAI
BACHUBHAI PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR MAULIK NANAVATI, APP for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 07/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is for temporary bail on the ground that the
applicant – convict wants to perform religious ceremony on
account of the death of his father.
Pursuant
to the earlier order passed by this Court, the learned APP,
Mr.Nanavati states that the genuineness of the ground has been
verified by the State and the ground is genuine and the applicant –
convict has to perform religious ceremony on 12.9.2010.
No
other adverse antecedents are shown to the Court by the State.
Hence,
considering the facts and circumstances, the applicant-convict be
released on temporary bail for the period from 9.9.2010 to 20.9.2010
on his personal bond of Rs.5,000/- and he shall surrender before the
concerned Jail Authority on 20.9.2010 before 6 O’Clock in the
evening.
The
application is disposed of. Rule made absolute accordingly. Office
to communicate the order to the concerned Jail Authority.
(Jayant
Patel, J.)
(H.
B. Antani, J.)
vinod
Top