Gujarat High Court Case Information System
Print
CR.MA/5510/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5510 of 2011
In
CRIMINAL
APPEAL No. 2380 of 2009
=========================================================
KANTI
VALJIBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KARTIK PANDYA, 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
: 02/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Rule
was issued on 25.4.2011 returnable today i.e. 2.5.2011.
Learned
APP Mr.Pandya places on record a copy of the communication dated
27.4.2011. The statement of his elder brother recorded on 27.4.2011
is accompanied. It is stated that he is aged about 57 years.
For
the contents of the application, the same is partly allowed. The
convict prisoner is ordered to be released on temporary
bail for a period of 30 days from the date of
his actual release, on his executing a personal bond of Rs.5,000/-
(Rupees Five Thousand only) to the satisfaction of the jail
authorities. The convict 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