Gujarat High Court Case Information System
Print
CR.MA/5945/2011 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No.5945 of 2011
IN
CRIMINAL
MISC. APPLICATION No.3893 of 2011
IN
CRIMINAL
APPEAL No.2545 of 2008
=========================================================
HARDASBHAI
LAXMANBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for Applicant(s) : 1,
MR KARTIK PANDYA, APP for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 27/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Hardasbhai
Laxmanbhai – the applicant convict mentioned the matter in the
morning and requested that if the matter could be taken up for
hearing today. Request was granted.
Papers
are received from the Registry.
The
present application is filed seeking extension of temporary bail
granted by this Court by order dated 25.3.2011. The applicant,
appearing as party-in-person, states that he got himself released on
5.4.2011 and he has to report back to jail on 5.5.2011. The
applicant states that engagement of the daughter for which the
aforesaid temporary bail was granted to him could not be materialized
because according to Hindu calender the month of ‘Chaitra’ is
considered to be inauspicious for certain rituals in which engagement
is one of the rituals. Besides, he has produced photographs of his
house which is situated in Nana Rajkot Gram Panchayat, Taluka Liliya,
District Amreli which is in inhabitable state and it is required
urgent repairs so as to keep belonging of the applicant and his
family safe. The applicant submitted that if 30 days extension is
granted, he will see to it that repairing of the house and engagement
both works are completed.
Rule.
Learned APP Mr.Pandya waives service of notice of rule
on behalf of the respondent State.
Learned
APP made available for perusal the jail remarks which are obtained
from Baroda by FAX. Nothing adverse is noticed against the
applicant. The applicant has enjoyed two furlough, one parole and
one temporary bail before the present temporary bail granted by this
Court and every time, he has reported in time.
For
the contents of the application, the same is allowed. Temporary bail
is extended for a period of 30 days from the date of
expiry of earlier temporary bail. The convict prisoner shall
surrender to the jail authorities on expiry of the temporary bail
period.
Rule
is made absolute to the aforesaid extent.
(RAVI
R.TRIPATHI,J)
(P.P.BHATT,J)
pathan
Top