Gujarat High Court Case Information System
Print
CR.MA/1497/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1497 of 2010
In
CRIMINAL
APPEAL No. 2740 of 2008
=========================================================
BACHU
HARUN GANDHAR - THRO' ROSHAN BACHU HARUN GANDHAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PK SHUKLA for
Applicant(s) : 1,MR MHM SHAIKH for Applicant(s) : 1,MR AFTABHUSEN
ANSARI for Applicant(s) : 1,
MR KL PANDYA APP for Respondent(s) :
1 -2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 23/02/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule.
Learned APP Mr KL Pandya waives service of Rule on behalf of the
respondents. Having regard to the facts of the case, the application
is heard today.
2. The
applicant seeks temporary bail on the ground of Sunnat ceremony
of his son to be performed on 25th February 2010.
3. On
inquiries being made, the cause is found to be genuine. The applicant
is convicted on 15th May 2008 and has not been released on
any temporary bail. However, he has enjoyed furlough leave twice and
has surrendered on time. In this set of circumstances, we are
inclined to entertain this application.
4. Accordingly,
the application is partly allowed. The Jail Superintendent, Central
Jail, Ahmedabad is directed to release the applicant-convict on
temporary bail for a period of one week 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.
Rule
is made absolute to the aforesaid extent.
Direct
service is permitted.
(A.L.
DAVE, J.)
(HARSHA
DEVANI, J.)
zgs/-
Top