Gujarat High Court Case Information System
Print
CR.MA/8131/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8131 of 2011
In
CRIMINAL
APPEAL No. 1066 of 2006
=====================================
BHIMSINH
VARAJUBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MR KARTIK PANDYA
for Respondent(s) : 1,
None for Respondent(s) :
2,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P. P. BHATT
Date
: 17/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Present
application is filed by the applicant – convict through jail
seeking Temporary Bail for a period of 60 days so as to carry out
necessary repairs of his kachcha house.
In support of the application, he has produced a Certificate from
the Vajepur Juth Gram Panchayat.
2.0 Rule.
Learned Additional Public Prosecutor Mr. Pandya waives service of
process of Rule.
3.0 Learned
Additional Public Prosecutor invited attention of the Court to the
Jail Remarks. The applicant – convict has enjoyed Temporary
Bail on two occasion one in the year 2008 and another in 2009. He
has also enjoyed Furlough on 03 different occasions and one Parole in
the year 2006. Every time, he reported in jail in time. He has
undergone imprisonment of 06 years, 11 months and 26 days as on 30th
May 2011.
4.0 Taking
into consideration the contents of the application, the application
is allowed. The applicant – convict is ordered to be released on
Temporary Bail for a period of 30 days 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 – convict shall surrender to the jail authorities on expiry
of the Temporary Bail period.
4.2 Rule
is made absolute to the aforesaid extent.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top