Gujarat High Court High Court

Niyajhussain vs State on 23 February, 2011

Gujarat High Court
Niyajhussain vs State on 23 February, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2364/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2364 of 2011
 

In


 

CRIMINAL
APPEAL No. 968 of 2010
 

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


 

NIYAJHUSSAIN
FATEHMIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s) : 1, 
Mr.J.K. SHAH, 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
: 23/02/2011 

 

 
 
ORAL
ORDER

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

Rule.

Mr.J.K. Shah, 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 sections 302 and 114 of the Indian Penal
Code to suffer imprisonment for life with fine of Rs.25,000/- in
default to suffer further imprisonment for 2 months, by the learned
Judge, Sessions Court, Kheda, at Nadiad, in Sessions Case No.68 of
2009.

3. The
applicant by way of this application seeks temporary bail for a
period of 30 days to enable him to attend the marriage of his
brother’s daughter (niece). The convict’s wife too is in Jail along
with a minor daughter. The learned APP has made available the Jail
record.

4. Taking into
consideration the above aspects, the applicant 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) 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