Gujarat High Court High Court

Chakur vs State on 17 October, 2011

Gujarat High Court
Chakur vs State on 17 October, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14626/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14626 of 2011
 

In
CRIMINAL APPEAL No. 1051 of 2010
 

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

 

CHAKUR
@ CHAKO CHITHARBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR KP RAVAL, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 17/10/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)

Rule.

Learned APP waives service.

The
applicant – convict who vide judgment and order dated
30.1.2010 rendered by learned Addl.Sessions Judge, Rajula in
Sessions Case No.48 of 2008 has been convicted for the offences
punishable under Sections 302 etc. of the IPC and sentenced to
undergo imprisonment for life with fine has forwarded this
application through jail authority seeking temporary bail for the
period of 30 days on the ground of helping his family members.

The
jail remarks sheet forwarded by the jail authority reveals that the
applicant – convict prisoner has undergone 3 years and 4
months in jail. It further transpires that the applicant has
enjoyed temporary bail twice and enjoyed furlough once, and he
surrendered in time before the jail authority. Along with this
application, copies of birth certificates of his children is also
annexed.

Considering
the facts and circumstances of the case, it is expedient to partly
allow the application.

The
application succeeds in part and is accordingly partly allowed. The
applicant – convict is ordered to be released on temporary
bail for a period of 20 days from the date of his actual release,
upon his furnishing personal bond in the sum of Rs.5000/- (Rupees
Five Thousand Only) before the jail authority on usual terms and
conditions. After the period is over, the applicant shall surrender
to the jail authority. The applicant shall not take disadvantage of
his liberty and shall maintain law and order.

Rule
made absolute accordingly.

(D.H.WAGHELA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top