Gujarat High Court High Court

Baiju vs State on 2 May, 2011

Gujarat High Court
Baiju vs State on 2 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5920/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5920 of 2011
 

In


 

CRIMINAL
APPEAL No. 1592 of 2010
 

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

 

BAIJU
SHETUL SHAIKH - THRO' SHAHIDA W/O SHETUL SHAIKH @ KHAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Applicant(s) : 1, 
MR KARTIK PANDYA, 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
: 02/05/2011 

 

 
 
ORAL
ORDER

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

1. The
present application is filed by mother of the convict – Sahida,
W/o Shetul Shaikh @ Khalasi seeking temporary bail for a period of 30
days so as to attend marriage of his cousin (‘fuferi bahen’ –
Nazrina Khatoon.

1.1 In
support of the application, a xerox copy of identity card issued by
the Election Commission of India is enclosed along with an invitation
card. The marriage functions will start from 22.05.2011 and will
continue up to 26.05.2011.

2. Rule
was issued on 28.04.2011 returnable today, i.e. 02.05.2011.

3. Learned
APP made available for perusal the jail remarks. The conviction is
under Section 489(B)(C) of the Indian Penal Code in Sessions Case
No.89 of 2008 by judgment and order dated 23.02.2010. So far, the
applicant has not enjoyed any temporary, furlough or parole.

3.1 The
mother of the convict – Sahida, W/o Shetul Shaikh @ Khalasi is
present in the Court and states that she takes the responsibility of
presenting the convict-Baiju Shetul Shaikh in jail on expiry of the
temporary bail.

4. For
the contents of the application and in view of the submissions made,
the application is allowed. The convict is ordered to be released on
temporary bail for a period of 21 days from the date of his release
in Criminal Appeal No.1592 of 2010 pending before this Court, on his
executing a personal bond of Rs.5,000/- (Rupees Five Thousand Only)
to the satisfaction of the Jail authorities. Besides, the applicant
shall execute a bond for a sum of Rs.100/-.

It
goes without saying that this order is subject to grant of bail in
second case being Jamnagar ‘A’ Division Police Station C.R.
No.I-292/2008.

5. The
convict shall surrender to the Jail authorities on expiry of the
temporary bail period.

6. Rule is made
absolute.

Direct service
is permitted.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top