Gujarat High Court High Court

Chanduji vs State on 30 April, 2010

Gujarat High Court
Chanduji vs State on 30 April, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4104/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4104 of 2010
 

In


 

CRIMINAL
APPEAL No. 102 of 2008
 

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

 

CHANDUJI
GOPALJI THAKOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 30/04/2010
 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application is preferred by the applicant-convict for
temporary bail on the ground of construction of house.

Pursuant
to the earlier order passed by this Court, State had to verify the
genuineness of the ground and antecedent of the applicant-convict.
Today, report has been submitted by Mr. K.P. Raval, learned
Additional Public Prosecutor and as per the said report received by
him from the Superintendent of Police, Mehsana, the ground is
genuine and it has been stated that there is no chance of breach of
peace. It further appears that as per the jail report, earlier the
applicant-convict was released on temporary bail and on furlough,
and he has surrendered in time.

Considering
the facts and circumstances, the applicant-convict be released on
temporary bail for the period of 15 days on personal bond of
Rs.5,000/- (Rupees Five Thousand Only) and on condition that upon
expiry of the said period, he shall surrender with the Jail
Authority. The present application is allowed to the aforesaid
extent. Rule is made absolute.

(Jayant
Patel, J)

(Z.

K. Saiyed, J)

Anup

   

Top