Gujarat High Court Case Information System
Print
CR.MA/6229/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6229 of 2011
In
CRIMINAL
APPEAL No. 962 of
2008
=========================================================
MOHAN
MAGANBHAI - 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 RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 05/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1. Present
application is filed by the convict through Jail, seeking temporary
bail for a period of 30 days so as to attend the marriage of his
nephew (Sister’s Son), which is scheduled on 21st May,
2011.
2. RULE.
Mr. Kartik Pandya, learned Additional Public Prosecutor, waives
service of Rule on behalf of the respondent-State.
3. Learned
APP invited attention of the Court to the jail remarks. The Convict
has enjoyed one furlough in the month of March, 2009. By now, the
convict has undergone 5 years, 1 month and 0 days, as on 28th
April, 2011.
4. For
the contents of the application, the application is allowed. The
convict is ordered to be released on temporary bail for a period of
TWENTY days, from the date of his release, in Criminal
Appeal No. 962
of 2008, pending before this Court, on his
executing a personal bond of Rs.5,000/-(Rupees Five Thousand Only) to
the satisfaction of the Jail Authorities.
5. The
applicant shall surrender to the Jail Authorities on expiry of the
temporary bail period.
6. Rule
is made absolute to the aforesaid extent.
(RAVI
R. TRIPATHI,J.)
(P.P.
BHATT, J.)
Umesh/
Top