Gujarat High Court Case Information System
Print
CR.MA/8706/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8706 of 2008
In
CRIMINAL
APPEAL No. 1177 of 2006
=======================================================
DEVJIBHAI
DAHYABHAI VALA,
THRO'MANJUBEN
DEVJIBHAI VALA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
PARTY-IN-PERSON
for Applicant(s) : 1,
MR SP HASURKAR
APP for Respondent(s) :
1-2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
Rule.
Learned A.P.P. Mr.S.P. Hasurkar waives service of rule on behalf of
the respondents.
This
application has been filed by the applicant, who is wife of the
convict prisoner viz., Devjibhai
Dahyabhai Vala, wherein she has prayed for temporary bail of
the convict for a period of 30 days mainly on the ground of house
repairing. In support of it, he has annexed the certificate issued
by the Sarpanch, Gram Panchayat Ghantiya along with the application.
We
have gone through the application filed by the applicant and the
jail report submitted by the Learned
A.P.P. Jail record shows that the convict has undergone more than
two and half years of sentence. In past also, he has been released
on temporary bail twice and reported in time without misusing his
liberty. Hence, looking to the facts and circumstances of the case,
the convict is required to be released on temporary bail.
In
view of the above, the application is partly allowed and the
convict prisoner viz., Devjibhai
Dahyabhai Vala is ordered to be released
on temporary bail for a period of 20 (Twenty) Days
from the date of his release on his executing a personal bond in the
sum of Rs.5,000/- (Rupees Five Thousand only) before the jail
authority.
He
shall surrender before the Jail Authority immediately after the
aforesaid period is over.
Rule
is made absolute to the aforesaid extent. Direct service is
permitted.
(R.P.DHOLAKIA,
J.) (K.S.JHAVERI, J.)
/patil
Top