Gujarat High Court High Court

Dhanaji vs State on 22 February, 2011

Gujarat High Court
Dhanaji vs State on 22 February, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2227/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2227 of 2011
 

In


 

CRIMINAL
APPEAL No. 599 of 2009
 

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

DHANAJI
BHIKHAJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===================================== 
Appearance
: 
THROUGH JAIL for Applicant(s) :
1, 
MR KP RAVAL, 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
: 22/02/2011 

 

 
ORAL
ORDER

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

1.0 Rule.

Learned Additional Public Prosecutor Mr. Raval waives service of
process of Rule.

2.0 Present
application is filed through jail by the convict for releasing him on
Temporary Bail for a period of 15 days to attend the marriage of his
Sister in Law (Wife’s Sister). The marriage is scheduled on 23rd
February 2011 i.e. tomorrow. The application, signed by the convict,
does not bear any date and even the Jailor’s signature (before me),
does not bear any date. Be that as it may.

3.0 Taking
into consideration the Jail Remarks, wherein, he has enjoyed one
furlough from 7th July 2010 to 19th July 2010
and he surrendered one day earlier, the application is allowed. The
applicant is ordered to be released on Temporary Bail for a period of
07 days from the date of his release i.e. today, on his
executing a personal bond of Rs.5,000/- (Rupees Five Thousand Only)
to the satisfaction of the Jail authorities.

3.1 The
applicant shall surrender to the Jail authorities on expiry of the
Temporary Bail period.

3.2 Registry
is directed to communicate this order by fax at the earliest.

3.3 Rule
is made absolute.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top