Gujarat High Court Case Information System
Print
CR.MA/2454/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2454 of 2011
In
CRIMINAL
APPEAL No. 38 of 2008
=================================================
NARSINH
CHANDUBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=================================================
Appearance
:
THROUGH
JAIL for Applicant(s) : 1,
Mr.K.P. RAVAL, 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
: 24/02/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Rule.
Mr.K.P. Raval, learned Additional Public Prosecutor waives service
of rule on behalf of the respondent-State.
2. The
applicant- appellant- original accused has been convicted for the
offences punishable under section 302 of the Indian Penal Code to
suffer life imprisonment with fine of Rs.200/-, in default to undergo
a further imprisonment for 2 months by the learned Additional
Sessions Judge, Bharuch vide order dated 5th December 2007
Sessions Case No.56 of 2007.
3. The
applicant has preferred the present application through Jail praying
for temporary bail for a period of 21 days to enable him to attend
the marriage of son of his brother (nephew). From the Jail remarks
it is reported that the applicant has enjoyed one temporary bail for
a period of 15 days in 2010. He has also enjoyed one furlough in
2009.
4. Taking into
consideration the applicant’s Jail remarks the application is
required to be allowed. The applicant is ordered to be released on
temporary bail for a period of two weeks from the date
of his release on his executing a personal bond of Rs.5000/- (Rupees
five thousand only) with one surety of the like amount to the
satisfaction of the Jail authorities.
5. The
applicant shall surrender himself to the Jail authorities on expiry
of the above temporary bail period.
6. The
application is allowed. Rule is made absolute.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top