Gujarat High Court Case Information System
Print
CR.MA/5831/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5831 of 2011
In
CRIMINAL
APPEAL No. 2545 of 2009
=====================================
DHIRAJKUMAR
GIRJASHANKAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MR KARTIK PANDYA, 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
: 29/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Present
application is filed by the applicant – convict through jail
seeking 45 days’ Temporary Bail so as to remain present on the
occasion of marriage of his daughter.
2.0 Rule.
Learned Additional Public Prosecutor Mr. Pandya waives service of
process of Rule.
3.0 Learned
Additional Public Prosecutor invited the attention of the Court to
the Jail Remarks. In the month of April 2011 (current month –
from 02/04/2011 to 16/04/2011) the applicant – convict has
enjoyed 15 days’ Temporary Bail for the engagement of his daughter.
The marriage is the necessary consequence thereof. Earlier, the
applicant – convict had enjoyed one Furlough in the month of
March 2011. Nothing adverse is found against the applicant –
convict in the Jail Remarks.
4.0 Taking
into consideration the contents of the application, the application
is allowed. The applicant – convict is ordered to be released on
Temporary Bail for a period of 30 days from the date of
his release, on his executing a personal bond of Rs.5,000/-
(Rupees Five Thousand only) to the satisfaction of the jail
authorities.
4.1 The
applicant shall surrender to the jail authorities on expiry of the
Temporary Bail period.
4.2 Rule
is made absolute to the aforesaid extent.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top