Gujarat High Court Case Information System
Print
CR.MA/3708/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3708 of 2011
In
CRIMINAL
APPEAL No. 1337 of 2008
=========================================================
MOHAN
KHODABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MR J K SHAH, 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
: 21/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Present
application is filed through Jail for temporary bail for a period of
60 days to construct his house on his land. It is stated in the
application that he has wife and three children in the family. A
certificate issued by Sarpanch of Tindalva Juth Gram Panchayat, Tal.
Rapar, Dist: Kachchh is enclosed. Learned Additional Public
Prosecutor, Mr.Shah, made available for perusal the jail remarks. No
adverse is noticed from the jail remarks. For the reasons set out in
the application and taking into consideration the jail remarks,
application is allowed.
1.1 Rule.
Mr. J K Shah, learned Additional Public Prosecutor waives service of
notice of Rule.
2. The
applicant is, therefore, ordered to be released on temporary bail for
a period of 30 (THIRTY) DAYS
from the date of his release on his executing a personal bond of
Rs.5,000/- (Rupees Five Thousand Only) before the Jail Authorities on
certain conditions that he will;
a) not
leave the State of Gujarat.
b) not
indulge in any illegal activity.
c) surrender
before the Jail Authorities in time.
3. Rule
is made absolute.
(RAVI
R TRIPATHI, J.)
(P
P BHATT, J.)
sompura
Top