Gujarat High Court High Court

Chamanji vs State on 8 April, 2011

Gujarat High Court
Chamanji vs State on 8 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4792/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4792 of 2011
 

In


 

CRIMINAL
APPEAL No. 2928 of 2008
 

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

 

CHAMANJI
CHEHARAJI THAKORE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
Mr.KARTIK PANDYA, ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 08/04/2011 

 

ORAL ORDER

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

The
present application is filed for temporary bail for a period of 60
days through Jail for the purpose of attending agricultural
operations. Along with the application extract of Village Form
No.7/12 is produced.

2. RULE.

Mr.Kartik Pandya, learned Additional Public Prosecutor waives
service of rule on behalf of the respondent-State.

3. The
applicant- appellant- original accused has been convicted for the
offences punishable under section 302 read with section34 of IPC to
suffer imprisonment for life, with fine of Rs.200/-, in default to
further undergo imprisonment for 3 months awarded by the learned
Additional Sessions Judge, Fast Track Court, Deesa in Sessions Case
No.137 of 2006.

4. The learned
APP has made available the Jail record. Nothing adverse is noticed
from the Jail remarks. The convict had enjoyed one temporary bail
for 21 days from 30.12.2010 to 19.01.2011 and one furlough for 28
days from 31.01.2010 to 27.11.2010. It is mentioned in the
application that even the convict’s elder brother is in Jail.

5. For the
contents of the application and the record of the convict, the
convict is ordered to be released on temporary bail for 30
(thirty) days from the date of his release on his executing a
personal bond of Rs.5000/- (Rupees five thousand only) to the
satisfaction of the Jail authorities.

6. The
applicant shall surrender himself to the Jail authorities on expiry
of the above temporary bail period. The application is allowed. Rule
is made absolute.

(RAVI
R. TRIPATHI, J.)

(P.P.

BHATT, J.)

karim

   

Top