Gujarat High Court High Court

Kantiji vs State on 24 August, 2011

Gujarat High Court
Kantiji vs State on 24 August, 2011
Author: Ravi R.Tripathi, P.P.Bhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6354/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6354 of 2011
 

In


 

CRIMINAL
APPEAL No. 167 of 2007
 

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

 

KANTIJI
JAVANJI - 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
: 09/05/2011 

 

 
 
ORAL
ORDER

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

1. The
present application is filed through jail seeking temporary bail for
a period of 60 days for the purpose of getting available the medical
treatment to his wife for the ailment of knee. The application is
supported by medical papers, which also contains photograph of the
wife of the convict, disclosing the status of the knee.

2. RULE.

Mr.Kartik Pandya, learned Additional Public Prosecutor waives
service of Rule on behalf of the respondent-State.

3. Learned
APP invited attention of the Court to the jail remarks. The convict
has enjoyed temporary bail on five different occasions. He has also
enjoyed two furloughs and every, he has reported in time. Nothing
adverse is noticed from the jail remarks, except the fact that one of
the co-accused-Amraji Javanji is absconding from the temporary bail
granted in 2009. The said accused happens to be the brother of the
present applicant-convict.

4. Taking
into consideration the medical papers, 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 in Criminal Appeal
No.167 of 2007 pending before this Court, on his executing a personal
bond of Rs.5,000/- (Rupees Five Thousand Only) to the satisfaction of
the Jail authorities.

5. The
applicant shall surrender to the Jail authorities on expiry of the
temporary bail period.

6. Rule is made
absolute.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top