Gujarat High Court High Court

Lavghan vs State on 29 September, 2011

Gujarat High Court
Lavghan vs State on 29 September, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13693/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13693 of 2011
 

In
CRIMINAL APPEAL No. 978 of 2011
 

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

 

LAVGHAN
DEVAJIBHAI - 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 D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 29/09/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)

Rule.

Learned APP waives service.

The
applicant – convict who vide judgment and order dated
30.6.2009 rendered by learned Addl.Sessions Judge, Bharuch in
Sessions Case No.71 of 2008 has been convicted for the offence
punishable under Section 302 of the IPC and sentenced to undergo
imprisonment for life with fine has forwarded this application
through jail authority seeking temporary bail for the period of 45
days on the ground of helping his family.

The
jail remarks sheet forwarded by the jail authority reveals that the
applicant – convict prisoner has undergone 3 years and 6
months in jail. It further transpires that the applicant has never
enjoyed temporary bail, but enjoyed furlough
once, and he surrendered in time before the jail authority. Along
with this application, copy of certificate issued by Sarpanch,
Fichwada Group Gram Panchayat is also annexed.

Considering
the facts and circumstances of the case, it is expedient to partly
allow the application.

The
application succeeds in part and is accordingly partly allowed. The
applicant – convict is ordered to be released on temporary
bail for a period of 30 days from the date of his actual release,
upon his furnishing personal bond in the sum of Rs.5000/- (Rupees
Five Thousand Only) before the jail authority on usual terms and
conditions. After the period is over, the applicant shall surrender
to the jail authority. The applicant shall not take disadvantage of
his liberty and shall maintain law and order.

Rule
made absolute accordingly.

(D.H.WAGHELA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top