Gujarat High Court High Court

Mukesh vs State on 6 May, 2011

Gujarat High Court
Mukesh vs State on 6 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6004/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6004 of 2011
 

In


 

CRIMINAL
APPEAL No. 929 of 2009
 

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

 

MUKESH
@ CHILLI SURESHBHAI - 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
: 06/05/2011 

 

ORAL ORDER

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

The
present application is filed through Jail seeking temporary bail for
a period of 60 days so as to attend his wife, who is stated to be
suffering from mental stress and is not mentally well. The applicant
and his brother, both are in Jail.

2. RULE.

Mr.Kartik Pandya, learned Additional Public Prosecutor waives
service of rule on behalf of the respondent-State.

3. The
applicant- appellant- original accused has been convicted for the
offences punishable under sections 376((JA), 34, 323, 342, 504, 636
and 506(2) of the Indian Penal Code to suffer imprisonment for life
with fine of Rs.11,400/-, in default to further undergo imprisonment
for 1 year, 2 months and 13 days as awarded vide judgement dated
18.03.2009 by the learned Additional Sessions Judge, Bharuch in
Sessions Case No.44 of 2008.

4. The learned
APP has invited attention of the Court to the Jail remarks. The
convict has undergone 3 years, 1 month and 19 days in Jail as on
25.04.2011. The convict had enjoyed one furlough in June 2010.
Details of his release on other occasions are not available.

5. Taking into
consideration the contents of the application and the record of the
convict, the convict is 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.5000/- (Rupees five
thousand only) to the satisfaction of the Jail authorities.

6. The
applicant shall surrender himself to the Jail authorities on expiry
of the above temporary bail period. The application is allowed.
Rule is made absolute.

(RAVI
R. TRIPATHI, J.)

(P.P.

BHATT, J.)

karim

   

Top