Gujarat High Court Case Information System
Print
CR.MA/4269/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4269 of 2011
In
CRIMINAL
APPEAL No. 2654 of 2008
=====================================
HITESH
MANUBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MR JK SHAH, 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
: 30/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Present
application is filed by the applicant – convict through jail
seeking 30 days’ Temporary Bail on account of illness of his wife and
to make arrangement for financial assistance. In support of his
application, the applicant – convict has produced a letter from
his wife and also medical papers of General Hospital, Sola.
2.0 Rule.
Learned Additional Public Prosecutor Mr. Shah waives service of
process of Rule.
3.0 Learned
Additional Public Prosecutor made available for perusal the Jail
Remarks. The convict has enjoyed two furloughs, one in the year 2009
and another in the year 2010. There is nothing adverse found in the
Jail Remarks.
4.0 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 30 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.
4.1 The
applicant shall surrender to the jail authorities on expiry of the
Temporary Bail period.
4.2 Rule
is made absolute.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top