Gujarat High Court Case Information System
Print
CR.MA/4852/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4852 of 2011
In
CRIMINAL
APPEAL No. 291 of 2010
=====================================
GHELABHAI
KABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MR KARTIK PANDYA, APP
for Respondent(s) : 1,
RULE SERVED for Respondent(s) :
2,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P. P. BHATT
Date
: 09/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Learned
Additional Public Prosecutor Mr. Pandya places on record a
communication dated 2nd May 2011 from the Superintendent
of Police, Kheda – Nadiad to the learned Additional Public
Prosecutor. The communication is annexed with the Statements of
Talati cum Mantri – Kiritsinh Motisinh, Shri Bababhai Kalabhai,
Raijibhai Poonabhai, a Certificate from Rampura (So.) Sunderwadi Gram
Panchayat, Taluka: Kapadvanj, District: Kheda and last but not the
least, Statement of one Shri Arvindbhai Takhabhai. It is mentioned
that the applicant – convict has a plot in the name of his
wife, wherein, he wants to put up the construction.
2.0 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 40 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.
2.1 It
being first release, the applicant – convict is directed to
mark his presence at the nearest Police Station
on every Monday between 8:00 a.m. to 12:00 p.m.
2.2 The
applicant – convict shall surrender to the jail authorities on
expiry of the Temporary Bail period.
2.3 Rule
is made absolute to the aforesaid extent.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top