Gujarat High Court High Court

Karabhai vs State on 6 May, 2011

Gujarat High Court
Karabhai vs State on 6 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5864/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5864 of 2011
 

In


 

CRIMINAL
APPEAL No. 1252 of 2008
 

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

 

KARABHAI
RANABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR KARTIK PANDYA, APP for Respondent(s) :
1, 
RULE NOT RECD BACK for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 06/05/2011 

 

 
 
ORAL
ORDER

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

1. Rule
was issued on 03.05.2011 returnable on 06.05.2011.

2. Learned
APP made available for perusal the statement of Dr.Rajiv Govindbhai
Dhokiya and also statement of father of the convict – Ranabhai
Rajabhai Karmata.

3. Learned
APP invited attention of the Court to the jail remarks. The convict,
while on furlough leave in January 2009, absconded for 333 days and
was lodged back in jail only after being arrested by Police. After
being lodged back in jail on 16.12.2009, he has not enjoyed any
leave.

4. For
the contents of the application, the same is allowed. The
applicant-convict is ordered to be released on temporary bail for a
period of 30 from the date of his release in Criminal Appeal No.1252
of 2008 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.

Looking to the
incident of absconding, it is directed that the convict shall mark
his presence to the nearest Police Station on every Monday between
08.00 am to 12.00 pm.

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