Gujarat High Court Case Information System
Print
CR.MA/972120/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9721 of 2008
In
CRIMINAL
APPEAL No. 1321 of 2005
=========================================================
DIVARIBEN
VALABHAI MAKVANA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MITESH R AMIN for
Applicant(s) : 1,
MS
HB PUNANI, APP for
Respondent(s) :
1-2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 23/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule. Ms.H.B.Punani, learned APP waives service of rule on behalf of opponents.
Heard learned counsel for the applicant and learned APP for the opponents.
This application has been filed for releasing the convict on temporary bail for finding out suitable match for his daughter. Jail record produced indicates that when the convict was released on temporary bail and furlough leave, he has surrendered in time without misusing his liberty.
In
view of the above, this application is allowed. The convict prisoner
is ordered to be released on temporary bail for a period of
fifteen days from the date of his release on the convict 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 only to the aforesaid extent.
Direct service is permitted.
(R.P.DHOLAKIA,J.)
(D.N.PATEL,J.)
radhan/
Top