Gujarat High Court Case Information System
Print
CR.MA/6195/2011 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6195 of 2011
In
CRIMINAL
APPEAL No. 1430 of 2010
=========================================================
NAGU
@ NAVALA TERIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KARTIK PANDYA, APP for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 10/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present application is filed by the convict through jail. It is
dated 28.4.2011. It is received in the Registry on 30.4.2011 and
though engagement ceremony of his son is to take place today i.e.
10.5.2011, the matter is notified only today before this Court
creating situation which makes the presence of the applicant convict
in the engagement ceremony of his son if not impossible but
difficult.
Registry
is directed to place the papers before the Honourable the Chief
Justice for passing appropriate orders in the matter as may be deemed
fit.
The
present application is filed seeking temporary bail for a period of
30 days so as to attend the engagement ceremony of his son.
Rule.
Learned APP Mr.Pandya waives service of notice of rule on behalf of
the respondent State.
Learned
APP invited attention of the Court to the jail remarks. The applicant
has enjoyed one temporary bail on the occasion of marriage of his
daughter. He has also enjoyed one parole for filing an appeal before
the Court. Nothing adverse is noticed from the jail remarks.
For
the contents of the application, the same is partly allowed. The
convict prisoner 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 surrender to the jail authorities on
expiry of the temporary bail period.
Rule
is made absolute to the aforesaid extent.
Registry
is directed to communicate this order by FAX.
Copy of this order be made available to learned APP for its onward
communication. Learned APP
may instruct the jail authorities about the order if required
telephonically.
(RAVI
R.TRIPATHI,J)
(P.P.BHATT,J)
pathan
Top