Gujarat High Court Case Information System
Print
CR.MA/2091/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2091 of 2011
In
CRIMINAL
APPEAL No. 1337 of 2008
=====================================
BHIMAJI
DEVABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MR JK SHAH, APP for Respondent(s) : 1,
None for
Respondent(s) : 2,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P. P .BHATT
Date
: 22/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 The
applicant – convict has filed this application through jail for grant
of 30 days’ Temporary Bail so as to enable him to find out a suitable
match for his daughter.
2.0 Having
perused the Jail Remarks, he has enjoyed Furlough on two occasions
and Temporary Bail from 5th June 2010 to
10th
June 2010. No untoward incident is reported, either during his
release on Furlough or Temporary Bail. Besides, he was arrested on
21st June 2010. He is convicted on 27th
February 2008. Total time spent in jail as on 10th
February 2011 is 08 years, 06 months and 26 days.
3.0 Taking
into consideration the aforesaid facts, Rule. Learned
Additional Public Prosecutor Mr. Shah waives service of process of
Rule.
4.0 The
application is allowed. The applicant – accused is granted 30
days’ Temporary Bail from the date of his release, on his executing a
personal bond of Rs.5,000/- (Rupees Five Thousand Only) to the
satisfaction of the Jail authorities.
4.1 The
applicant shall surrender to the Jail authorities on expiry of the
temporary bail period.
4.2 Rule
is made absolute.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top