Gujarat High Court Case Information System
Print
CR.MA/6442/2011 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6442 of 2011
In
CRIMINAL
MISC.APPLICATION No. 4304 of 2011
In
CRIMINAL
APPEAL No. 872 of 2006
=====================================
GANDABHAI
@ GAFURBHAI GANESHBHAI RABARI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================
Appearance
:
MR CHETAN K PANDYA for
Applicant(s) : 1,PARTY-IN-PERSON 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
: 06/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Present
application is filed by the applicant – convict seeking
extension of time of Temporary Bail, which was granted by this Court
by order dated 31st March 2011 in Criminal Misc.
Application No. 4304 of 2011 for 30 days.
2.0 Rule.
Learned Additional Public Prosecutor Mr. Pandya waives service of
process of Rule.
3.0 Learned
Additional Public Prosecutor made available for perusal the Jail
Remarks. The convict has enjoyed four Furloughs. He has also
enjoyed Temporary Bail on three different occasions, earlier to the
last order of Temporary Bail.
3.1 The
applicant – convict – Party in Person submitted that there is a
marriage of his sister’s son and he being only brother of his sister,
his presence is required. Besides, he also submitted that the
construction of the house, which is under taken, is halfway and it is
required to be completed. He requests that, if the Temporary Bail is
extended suitably, he will be able to attend the marriage of his
sister’s son and also will complete the construction work.
4.0 Taking
into consideration the contents of the application, the application
is allowed. The Temporary Bail granted by this Court by order
dated 31st March 2011 in Criminal Misc. Application No.
4304 of 2011 is extended for a period of 15 days from the date
of expiry of earlier Temporary Bail period on the same
terms and conditions.
4.1 The
applicant – convict 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