Gujarat High Court High Court

Bhagubhai vs State on 4 May, 2011

Gujarat High Court
Bhagubhai vs State on 4 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6050/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6050 of 2011
 

In


 

CRIMINAL
APPEAL No. 1104 of
2010 
=========================================================

 

BHAGUBHAI
MANGABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR KARTIK PANDYA, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

Date
: 04/05/2011 

 

ORAL
ORDER

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

1. The
present application is filed through jail, seeking temporary bail for
a period of 21 days so as to attend the marriage of his cousin(son of
sister of his father). The marriage is schedule to be held on
05.05.2011.

1.1 This
application was made on 27th April, 2011 and it was
received in the High Court on 28th April, 2011. It
appears that the Registry took a little longer time for placing this
matter before this Court. The matter is placed today i.e. 4th
May, 2011. Other ceremonies are to take place on 4th May,
2011. If the matter was placed before the Court early, the applicant
could have attended other ceremonies, also.

2. RULE.

Mr. Kartik Pandya, learned Additional Public Prosecutor, waives
service of Rule on behalf of the respondent-State.

3. Learned
APP invited attention of the Court to the jail remarks. Learned APP
pointed out that the convict has enjoyed one temporary bail in the
month of March-April, 2011 and has enjoyed one parole in the month of
May, 2011, to prefer an appeal before this Court.

4. For
the contents of the application, the application is allowed. The
applicant-convict is ordered to be released on temporary bail for a
period of FIVE days, from the date of his release, in
Criminal Appeal No. 1104
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.

5. The
applicant shall surrender to the Jail Authorities on expiry of the
temporary bail period.

6. Rule
is made absolute.

7. A
copy of this order be placed before the Hon’ble The Chief Justice,
for passing necessary orders, if deemed fit.

8. The
Registry is directed to communicate this order by FAX
to the concerned Jail Authorities.

(Ravi
R. Tripathi,J.)

(P.P.

Bhatt, J.)

Umesh/

   

Top