Gujarat High Court High Court

Chaman vs State on 5 May, 2011

Gujarat High Court
Chaman vs State on 5 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6279/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6279 of 2011
 

In


 

CRIMINAL
APPEAL No. 1716 of 2009
 

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

 

CHAMAN
@ KISHORE MAGAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR KARTIK PANDYA, 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
: 05/05/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
present application is filed seeking temporary bail for a period of
45 days so as to make necessary arrangement for financial assistance
to the family which was residing with his brother-in-law (wife’s
brother) so far. It is stated in the application that his
brother-in-law has expired on 10.3.2011 and that has aggravated agony
of the family members of the applicant convict. In support of the
application, the letter received from his wife is enclosed along with
the death certificate of brother-in-law and the certificate from
Rajkot Mahanagar Seva Sadan about cremation of brother-in-law.

Rule.

Learned APP Mr.Pandya waives service of notice of rule on behalf of
the respondent State.

Learned
APP made available for perusal the jail remarks. Nothing adverse is
noticed. The convict has enjoyed one furlough in the months of June
and July 2010.

For
the contents of the application, the same is partly allowed. The
convict prisoner is ordered to be released on temporary
bail for a period of 30 days from the date of
his actual release, on his executing a personal bond of Rs.5,000/-
(Rupees Five Thousand only) to the satisfaction of the jail
authorities. The convict shall surrender to the jail authorities on
expiry of the temporary bail period.

Rule
is made absolute to the aforesaid extent.

(RAVI
R.TRIPATHI,J)

(P.P.BHATT,J)

pathan

   

Top