Gujarat High Court High Court

Bachubhai vs State on 31 March, 2011

Gujarat High Court
Bachubhai vs State on 31 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4264/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4264 of 2011
 

In


 

CRIMINAL
APPEAL No. 169 of 2007
 

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

 

BACHUBHAI
KHIMAJIBHAI - 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
: 31/03/2011 

 

 
 
ORAL
ORDER

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

The
present application is filed through jail praying for temporary bail
for a period of 30 days. The convict wants to be out on temporary
bail so as to see that engagement of his sister and marriage could be
undertaken.

Rule.

Learned APP Mr.Shah waives service of notice of rule on behalf of the
respondent State.

Learned
APP invited attention of the Court to the jail remarks. The convict
has enjoyed one temporary bail in the year 2008 at the time of sad
demise of his father and one furlough in the year 2008 (from
15.3.2008) but he surrendered late by 7 days on 4.4.2008. Besides
that, there is nothing adverse noticed in the jail remarks.

Taking
into consideration the contents of the application, the same is
partly 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.5,000/-

(Rupees Five Thousand only) to the satisfaction of the jail
authorities. The applicant shall surrender himself to the jail
authorities on expiry of the temporary bail period.

Rule
is made absolute to the aforesaid extent.

(RAVI
R.TRIPATHI,J)

(P.P.BHATT,J)

pathan

   

Top