Gujarat High Court High Court

Lalji vs State on 13 May, 2011

Gujarat High Court
Lalji vs State on 13 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6658/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6658 of 2011
 

In


 

CRIMINAL
APPEAL No. 1554 of 2008
 

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

 

LALJI
SURJI NINAMA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
Mr.KARTIK PANDYA, ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 13/05/2011 

 

ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE
P.P.BHATT)

The
present application is filed, through Jail, seeking temporary bail
for 45 days for the purpose of carrying out agricultural operations.
The applicant convict has stated in his application that he has old
aged parents and that his brother is residing separately. The entire
family of the convict is dependent on the income generated out of
agricultural operations. In support of the application he has
produced Village Form 7/12.

2. RULE.

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

3. The learned
APP has invited attention of the Court to the Jail remarks. The
convict has undergone 5 years, 5 months and 1 day as on 6th
May 2011. Nothing adverse is noticed from the Jail remarks. He had
enjoyed furlough on two occasions, initially in October 2010 and
later in February/ March 2010. Every time he had reported in time.

4. For the
contents of the application, the same is allowed. The convict is
ordered to be released on temporary bail for a period of 45
(forty five) days from the date of his release on his
executing a personal bond of Rs.5000/- (Rupees five thousand only) to
the satisfaction of the Jail authorities.

5. The convict
shall surrender himself to the Jail authorities on expiry of the
above temporary bail period. The application is allowed. Rule is
made absolute.

(RAVI
R. TRIPATHI, J.)

(P.P.

BHATT, J.)

karim

   

Top