Gujarat High Court Case Information System
Print
CR.MA/8625/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8625 of 2008
In
CRIMINAL
APPEAL No. 745 of 2000
=======================================================
BHAILU
@ SANJAY VINODBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,
MR HL JANI
APP for Respondent(s) :
1-2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
Rule.
Learned A.P.P. Mr.H.L. Jani waives service of rule on behalf of the
respondents.
This
application has been sent by the convict prisoner through jail
authority, wherein he has prayed for temporary bail for a period of
60 days mainly on the ground of helping family members. In support
of it, he has annexed the letter received from his family members
along with the application.
We
have gone through the application sent by the convict prisoner along
with the jail report annexed with the application. Jail record shows
that the convict has undergone more than eight years of sentence. In
past also, he has been released on temporary bail and has enjoyed
furlough leave on several occasions. He surrendered in time without
misusing his liberty. In view of the above, the convict is required
to be released on temporary bail.
In
view of the above, the application is partly allowed and the
convict prisoner is ordered to be released on temporary bail for a
period of 30 (Thirty) Days 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.
He
shall surrender before the Jail Authority immediately after the
aforesaid period is over.
Rule
is made absolute to the aforesaid extent.
(R.P.DHOLAKIA,
J.) (K.S.JHAVERI, J.)
/patil
Top