Gujarat High Court High Court

Balvantji vs State on 7 June, 2011

Gujarat High Court
Balvantji vs State on 7 June, 2011
Author: J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/CR.MA/7604/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


CRIMINAL
MISC.APPLICATION  No 7604 of 2011
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

BALVANTJI
			CHELAJI DARBAR - THRO' VIKRAMSINH B DARBAR....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT....Respondent(s)
		
	

 

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

Appearance:
 

MS
KD PARMAR as ADVOCATE for the Applicant(s) No. 1
 

MR
JK SHAH APP  for the RESPONDENT(s) No. 1
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE J.B.PARDIWALA
			
		
	

 


 

 


Date
: 07/06/2011
 


 

 


ORAL
ORDER

1. Rule.

Learned APP, Mr.J.K.Shah, waives service of notice of Rule on behalf
of respondent State.

2. This
is an application by undertrial prisoner, who is in custody since
5.3.2002, in connection with offences registered with Diodar Police
Station, District Banaskantha vide I-C.R.No.26 of 2002 for
offences punishable under Sections 302, 307, 120(B) of IPC, praying
for temporary bail on the ground of marriage of his son and
daughter. The son – Lalsing is getting married on 11.6.2011 and
daughter Fulba is getting married on 20.6.2011. The marriage
invitation card has been annexed at Page-16 to this application.

3. In
the facts and circumstances of the case, the accused-applicant is
ordered to be released on temporary bail for a period of two weeks
from his actual date of release in connection with offence registered
with Diodar Police Station vide I-C.R.No.26 of 2002, on his
executing a personal bond of Rs.10,000/- (Rupees Ten Thousand only)
with the jail authorities on the condition that during the temporary
bail period, he shall mark his presence at Diodar Police Station
every 3rd day till the temporary bail period expires. He
shall surrender with the jail authorities immediately on the expiry
of temporary bail period.

4. Rule
is made absolute to the aforesaid extent. Direct service is
permitted.

(J.B.PARDIWALA,
J.)

(vipul)

Page
2 of 2

   

Top