Gujarat High Court Case Information System
Print
CR.MA/1921/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1921 of 2011
In
CRIMINAL
APPEAL No. 179 of 2006
=========================================================
NIJAMUDDIN
KAMARUDDIN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
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
: 25/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Learned
APP placed on record a statement recorded of the convict prisoner.
Taking
into consideration the contents of the application, the application
is partly allowed. The convict prisoner is ordered to be released on
temporary bail for a period of 45 days from the date of his actual
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.
The
applicant shall surrender himself to the Jail authorities on expiry
of the above temporary bail period. Rule is made absolute to the
aforesaid extent.
(RAVI
R.TRIPATHI,J)
(P.P.BHATT,J)
pathan
Top