Gujarat High Court High Court

Mineshbhai vs State on 26 April, 2010

Gujarat High Court
Mineshbhai vs State on 26 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4233/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4233 of 2010
 

In


 

CRIMINAL
APPEAL No. 2586 of 2005
 

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

 

MINESHBHAI
VIRABHAI KATARA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR DC SEJPAL, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 26/04/2010  
 
ORAL ORDER

Rule.

Mr.D.C.Sejpal, learned APP waives service of notice of Rule on
behalf of respondent State. In the facts and circumstances of the
case, the application is taken up for final hearing today.

This
is an application preferred by the convict seeking temporary bail
for a period of 10 days’ in order to attend the ceremony arranged on
retirement of his father.

Considering
the averments made in the application, application is partly
allowed. Applicant is ordered to be released on temporary bail for a
period of 7 days’ from the date of his release on his furnishing a
personal bond of Rs.5,000/- (Rupees Five Thousand Only) to the
satisfaction of the Superintendent, Vadodara Central Jail, Vadodara
on usual terms and conditions.

On
completion of aforesaid period, the applicant shall surrender before
the Jail Authority. Rule is made absolute to the aforesaid extent.
Direct Service is permitted.

(H.B.ANTANI,
J.)

Amit/-

   

Top