Gujarat High Court Case Information System
Print
CR.MA/2929/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2929 of 2008
In
CRIMINAL
APPEAL No. 1546 of 2004
=========================================================
MALDE
KHIMA ODEDARA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant
MR
RC KODEKAR, APP for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 07/03/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)
1.
RULE. Mr.R.C.Kodekar, learned
APP waives service of notice of Rule on behalf of respondent-State of
Gujarat.
2.
Present application, through jail, is by the applicant-convict Malde
Khima Odedara for releasing him on temporary bail for a period of
21 days for the marriage of his brother which is scheduled to be
held on 9th March, 2008.
3. It
appears from the jail sheet report that as and when the applicant
earlier had been released on temporary bail/furlough leave, he has
surrendered in time. There is no reason to doubt the factum of
marriage of his brother which is scheduled to be held on 9th
March, 2008. Under the circumstances and in the facts and
circumstances of the case, if the applicant is released on temporary
bail from 8th March, 2008, till 10th March,
2008, it will meet the ends of justice.
4.
The application is allowed in part. The applicant-convict Malde
Khima Odedara is ordered to be released on temporary bail from 8th
March, 2008 till 10th March, 2008, on furnishing a
personal bond of Rs.10,000/- (Rupees Ten Thousand only) with the jail
authority and on usual terms and conditions. The applicant-convict
shall surrender to the jail authority on 11th March,
2008, without fail. While on temporary bail, he shall not misuse the
liberty granted to him and shall not indulge into any illegal
activities. Rule is made absolute. Registry is directed to
communicate this order to the jail authority immediately today
itself.
(
J.R. VORA, J. ) ( M.R. SHAH, J. )
syed/
Top