Gujarat High Court High Court

Gulji vs State on 14 September, 2010

Gujarat High Court
Gulji vs State on 14 September, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1064520/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10645 of 2010
 

In


 

CRIMINAL
APPEAL No. 87 of 2006
 

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


 

GULJI
@ AMBALAL CHIMANBHAI TADVI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
THROUGH
JAIL for
Applicant(s) : 1, 
Mr LR Pujari,  Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 14/09/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

1. RULE.

Mr LR Pujari, learned APP waives service of notice of Rule on
behalf of the State.

2. The
applicant-convict has preferred the present application for temporary
bail on the ground that he wants to perform religious
rituals/ceremony on account of the death of his father.

3. The
death certificate has been produced which shows that his father has
expired on 24.8.2010. The jail report shows that he was released
earlier on temporary bail as well as on furlough and he has
surrendered in time.

4.
Hence, considering the facts and circumstances, the applicant-convict
be released on temporary bail for a period of 10 days on his
furnishing personal bond in the sum of Rs.5,000/- with further
direction that he shall surrender to jail authority immediately upon
expiry of the bail period.

5. The
application is allowed to the aforesaid extent. Rule is made
absolute. Office to communicate the order to the concerned jail
authority.

[JAYANT
PATEL, J.]

[H.B.

ANTANI, J.]

msp

   

Top