IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 10450 of 2004
in
CRIMINAL APPEALNo 955 of 2003
--------------------------------------------------------------
RAJENDRASINH PARBATSINH
Versus
THE STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Criminal Misc.Application No. 10450 of 2004
THROUGH JAIL for Petitioner No. 1
MR AD SHAH for Petitioner No. 1
Mr R C Kodekar, APP for Respondent No. 1
.......... for Respondent No. 2
--------------------------------------------------------------
CORAM : HON'BLE MR.JUSTICE KSHITIJ R.VYAS
and
HON'BLE MR.JUSTICE AKSHAY H.MEHTA
Date of Order: 29/11/2004
ORAL ORDER
(Per : HON’BLE MR.JUSTICE AKSHAY H.MEHTA)
Rule. Mr R C Kodekar, learned APP waives service
of rule on behalf of the respondents.
The convict prisoner-Rajendrasinh Parbatsinh has
preferred this application through jail for securing his
release on temporary bail on the ground that he wants to
cultivate his land and get the winter crop. We have
perused the certificate issued by Sarpanch Khambhada Gram
Panchatat as well as his jail record. Last year during
the same time, he was released on temporary bail for the
same purpose. In view thereof, we direct that the
convict prisoner be released for a period of one month
from the date of release on his executing a personal bond
in the sum of Rupees two thousand before the jail
authorities, on usual terms and conditions with a further
condition that he shall report to Dhangadhra police
station on every Saturday between 11 am and 5 pm. Rule
is made absolute accordingly.
[Kshitij R Vyas, J.]
[Akshay H Mehta, J.]
msp