Gujarat High Court Case Information System
Print
CR.MA/12756/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12756 of 2010
In
CRIMINAL
APPEAL No. 1322 of 2008
=========================================================
BHANABHAI
KALUBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 28/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application has been preferred by the applicant-convict for
releasing him on temporary bail on the ground that he wants to
financially support his family.
Pursuant
to the earlier order passed by this Court, report has been submitted
and as per the said report, apprehension of law and order is voiced,
but there is no material to support it. It appears from the jail
report that the convict has enjoyed furlough and he had surrendered
in time.
Hence,
considering the facts and circumstances, the convict be released on
temporary bail for a period of 2[Two] weeks from the date of his
actual release on personal bond of Rs.5,000/- [Rupees Five Thousand
only] with the further direction that on expiry of the period, he
shall surrender with the jail authority.
The
application is allowed to the aforesaid extent. Rule is made
absolute.
Office
to intimate the jail authority.
[JAYANT
PATEL, J.]
[H.B.
ANTANI, J.]
pirzada/-
Top