Gujarat High Court High Court

Bhanubhai vs State on 23 August, 2010

Gujarat High Court
Bhanubhai vs State on 23 August, 2010
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/9073/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9073 of 2005
 

In


 

CRIMINAL
APPEAL No. 624 of 2005
 

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

 

BHANUBHAI
KHANABHAI ROHIT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

==============================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1,						   MR NN PRAJAPATI for Applicant(s) : 1, 
MR. S.S. PATEL,
ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 02/09/2005 

 

 
ORAL
ORDER

1. RULE.

Learned A.P.P. waives service of Rule on behalf of the Respondent.
This is an application for temporary bail on the ground that the
convict is in jail for about 16 months. He has stated that his house
has been severely damaged in the recent heavy rains and it requires
repairs, he has to make arrangement for the maintenance of his
family.

2. In
the facts and circumstances of the case, and considering the fact
that the convict is imprisoned for seven years and has already
undergone imprisonment for about 16 months, the respondent is
directed to release applicant convict Banubhai Kanabhai Rohit on
temporary bail for a period of two weeks from the date of release, on
the convict executing a personal bond in the sum of Rs.5,000/-
(Rupees Five Thousand only) before the jail authority. He shall mark
his presence before the Sojitra Police Station in Anand District, the
day after his release and on previous day of his surrender to the
jail authorities.

3. Rule
is made absolute accordingly. Direct Service is permitted.

(B.N.Mehta,
J.)

satishcv

   

Top