Gujarat High Court High Court

Jashwant vs State on 28 March, 2011

Gujarat High Court
Jashwant vs State on 28 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4144/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4144 of 2011
 

In


 

CRIMINAL
APPEAL No. 423 of 2007
 

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


 

JASHWANT
@ JASIYO RAMESHBHAI SOLANKI, THRO' MADHUBEN RAMESH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================
 
Appearance
: 
MS
KRISHNA U MISHRA for Applicant(s) : 1,MADANSINGHOBAROD for
Applicant(s) : 1, 
Mr.K.P. RAVAL, ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

				Date
: 28/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
present application is by the mother of the convict seeking temporary
bail for a period of 30 days to enable the convict to be with the
convict’s ailing father, who has undergone angioplasty in V.S.
Hospital.

2. RULE.

Mr.K.P. Raval, learned Additional Public Prosecutor waives service
of rule on behalf of the respondent-State.

3. The
applicant- appellant- original accused has been convicted for the
offence punishable under section 302 of the Indian Penal Code to
suffer imprisonment for life with fine of Rs.500/-, in default to
further undergo imprisonment for 1 month by the learned City Sessions
Judge, Ahmedabad in Sessions Case No.126 of 2005.

4. The learned
APP has made available the Jail record. Nothing adverse is noticed
in the Jail remarks except some minor lapses on the part of the
applicant- convict. The convict has undergone 6 years, 5 months and 4
days in Jail as on 23rd March 2011. The convict had
availed furlough thrice and temporary bail once.

5. Taking into
consideration the contents of the application and the record of the
convict, the convict is ordered to be released on temporary
bail for 20 (twenty) days from the date of his release on his
executing a personal bond of Rs.5000/- (Rupees five thousand only) to
the satisfaction of the Jail authorities.

6. The
applicant- convict shall surrender himself to the Jail authorities on
expiry of the above temporary bail period. The application is
allowed. Rule is made absolute. Direct service is permitted.

(RAVI
R. TRIPATHI, J.)

(P.P.

BHATT, J.)

karim

   

Top