Gujarat High Court Case Information System
Print
CR.MA/5714/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5714 of 2010
In
CRIMINAL
APPEAL No. 1404 of 2009
=========================================================
PALABHAI
VASHRAMBHAI HARIJAN (PARMAR) - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SL VAISHYA for Applicant(s) : 1,
MR LB DABHI, LD. ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 16/06/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application has been preferred by the applicant-convict for
releasing him on temporary bail on the ground that he is desirous to
make arrangement for the admission in the hostel of his daughter
since in the village there is no school available.
Mr.L.B.
Dabhi, learned Additional Public Prosecutor, has placed on record
jail remarks and there is no adverse circumstances against the
applicant-convict.
Under
this circumstances, ground appears to be genuine.
Hence,
the applicant-convict be released on temporary bail for a period of
four (04) days from the date of release on personal bond of
Rs.5,000/- (Rupees Five Thousand Only) and that with the further
direction that upon expiry of the period, he shall surrender with
the Jail Authority. Application is allowed to the aforesaid extent.
Rule is made absolute.
Direct
Service is permitted.
(Jayant
Patel, J)
(Z.
K. Saiyed, J)
Anup
Top