Gujarat High Court High Court

Melo vs State on 21 March, 2011

Gujarat High Court
Melo vs State on 21 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3799/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3799 of 2011
 

In


 

CRIMINAL
APPEAL No. 1372 of 2007
 

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

 

MELO
@ MELAJI JERAMJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
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
: 21/03/2011 

 

 
 
ORAL
ORDER

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

The
present application is filed through jail seeking temporary bail for
a period of 30 days so as to engage another advocate to represent him
in the pending appeal.

Rule.

Learned APP Mr.Raval waives service of notice of rule on behalf of
the respondent State.

The
convict prisoner was granted furlough in the month of April 2009 and
he did not report back on expiry of furlough and remained absconding
for 173 days. He was lodged back in jail after he was arrested by
the police. By now, the convict has undergone 3 years, 6 months and
14 days as on 14.3.2011 against 10 years imprisonment for the
offence punishable under Sections 366, 366 and 376 of IPC.

For
the contents of the application, the application is partly allowed.
The applicant is ordered to be
released on temporary bail for a period of 15
days from the date of
his actual release, on his executing a personal
bond of Rs.5,000/-

(Rupees Five Thousand only) to the satisfaction of the jail
authorities. The convict shall report on every Monday to the nearest
Police Station. The applicant shall surrender himself to the jail
authorities on expiry of the temporary bail period.

Rule
is made absolute to the aforesaid extent.

(RAVI
R.TRIPATHI,J)

(P.P.BHATT,J)

pathan

   

Top