Gujarat High Court Case Information System
Print
CR.MA/14177/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14177 of 2010
In
CRIMINAL
APPEAL No. 26 of 2010
=========================================================
KANTIBHAI
KALABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KL PANDYA, ADDL.PUBLIC PROSECUTOR for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 03/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
applicant-convict seeks temporary release for a period of 45 days on
the ground of house repairing.
2. The
learned A.P.P has telephonic instructions that the cause is genuine.
The house of the applicant is not abodeable and his family members
are staying in a neighbouring house.
3. Considering
the above factors, we are entertaining this application in part. The
applicant is ordered to be released on temporary bail for a period of
three weeks from the date of his release, on his executing a personal
bond in the sum of Rs.5,000/- (Rupees Five Thousand only) before the
jail authority. The applicant shall surrender to the jail authority
on expiry of his temporary bail, without fail.
Rule
is made absolute to the aforesaid extent.
[A.L.Dave,J.]
[K.M.Thaker,J.]
(patel)
Top