Gujarat High Court High Court

Dineshbhai vs State on 22 January, 2010

Gujarat High Court
Dineshbhai vs State on 22 January, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/466/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 466 of 2010
 

In


 

CRIMINAL
APPEAL No. 1111 of 2003
 

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

 

DINESHBHAI
JASWANTBHAI PATEL THRO' HASMUKHBHAI J JAYANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KD PARMAR for
Applicant(s) : 1,MR KJ SHETHNA for Applicant(s) : 1, 
MR DEVANG
VYAS, ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 22/01/2010 

 

ORAL
ORDER

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

Rule,
learned A.P.P., Mr.Vyas,
waives service of notice of Rule for respondent State.

Heard learned advocate,
Ms.Parmar, for the applicant and learned A.P.P., Mr.Vyas for
respondent State.

The
convict prisoner has approached this Court through his brother
for grant of temporary bail on account of sad demise of his
grandfather on 13.01.2010. The conviction is dated 6.8.2003 and he
was awarded 10 years imprisonment and fine of Rs.8000/- and in
default, 15 days
imprisonment.

The fact that the he has
enjoyed temporary bail on various occasions and furloughs regularly,
and there is no complaint about he having surrendered late or having
indulged in any unwarranted activity, as nothing is reflected in the
jail remarks sheet, Court finds no reason not to grant temporary
bail on the occasion of sad demise of his grandfather. The
application is partly allowed. The applicant is granted one weeks
temporary bail from the date of his release on usual terms and
conditions, on his executing a personal bond in the sum of Rs.5000/-
(Rupees five thousand only) before the jail authorities. The
applicant shall surrender himself before the jail authorities on
expiry of the above temporary bail period. Rule is made absolute
accordingly. Direct service is permitted.

(Ravi
R.Tripathi, J.)

(J.C.

Upadhyaya, J.)

(binoy)

   

Top