Gujarat High Court Case Information System
Print
CR.MA/6150/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6150 of 2011
In
CRIMINAL
APPEAL No. 2223 of
2006
=========================================================
GALABHAI
MANSUKHBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KARTIK PANDYA, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 05/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1. Present
application is filed by the convict through Jail, seeking temporary
bail for a period of 21 days so as to attend the marriage of his
niece(Brother’s daughter), which is scheduled on 14th May,
2011.
2. RULE.
Mr. Kartik Pandya, learned Additional Public Prosecutor, waives
service of Rule on behalf of the respondent-State.
3. Learned
APP invited attention of the Court to the jail remarks. The Convict
has enjoyed one temporary bail in the month of April-May, 2008. He
has enjoyed two furloughs, one in the year 2008 and another in the
year, 2010.
4. For
the contents of the application, the application is allowed. The
convict is ordered to be released on temporary bail for a period of
FIFTEEN days, from the date of his release, in Criminal
Appeal No. 2223
of 2006, pending before this Court, on his
executing a personal bond of Rs.5,000/-(Rupees Five Thousand Only) to
the satisfaction of the Jail Authorities.
5. The
applicant shall surrender to the Jail Authorities on expiry of the
temporary bail period.
6. Rule
is made absolute to the aforesaid extent.
(RAVI
R. TRIPATHI,J.)
(P.P.
BHATT, J.)
Umesh/
Top