Gujarat High Court High Court

Kalubhai vs State on 28 May, 2010

Gujarat High Court
Kalubhai vs State on 28 May, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5367/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5367 of 2010
 

In


 

CRIMINAL
APPEAL No. 239 of 2006
 

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

 

KALUBHAI
SHANABHAI BARIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BC DAVE for
Applicant(s) : 1,HL PATEL ADVOCATES for Applicant(s) : 1, 
MR MG
NANAVATI APP for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 28/05/2010 

 

 
 
ORAL
ORDER

Heard
Mr.H.L.Patel, learned advocate for the applicant and Mr.
M.G.Nanavati, learned Additional Public Prosecutor for the
respondent-State. Considering the submissions canvassed in the
application, it appears that marriage of the daughter of convict
prisoner is to be held on 30.05.2010 and the invitation card is
produced vide Annexure- A .

Considering
the jail remark-sheet and in view of invocation of Section 268 of
Code of Criminal Procedure against the convict prisoner, the jail
authority shall obtain necessary permission from the State
Government and on obtaining such permission, the convict prisoner
shall be released for a period of seven
days from the date of his release on his furnishing a personal bond
of Rs.5000/- (Rupees Five Thousand Only) before the concerned jail,
without fail. On completion of the aforesaid period, the convict
prisoner shall surrender in time. Necessary intimation in this
regard be sent to the concerned jail authority.

In
view of the aforesaid, application is partly allowed. Rule is made
absolute to the aforesaid extent.

Direct
service is permitted.

(M.D.SHAH,J.)

..mitesh..

   

Top