Gujarat High Court Case Information System
Print
CR.MA/2246/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2246 of 2008
In
CRIMINAL
APPEAL No. 1388 of 2004
=========================================================
PARBAT
DEVASHI & 1 - Applicant(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1 - 2.
MR AJ DESAI ADDL.PUBLIC PROSECUTOR for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 03/03/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)
Present
application has been preferred by two applicants ? original
accused namely [1] Parbar Devashi and [2] Bhima Devashi, for
releasing them on temporary bail for a period of 30 days on the
ground of marriage ceremony of the son of the applicant No.1 and
nephew of the applicant No.2.
The
factum of the marriage has been ascertained by the State and it is
confirmed that the marriage is to be solamanised on 9/3/2008.
However, we are of the considered opinion that as the son of the
applicant No.1 is to get marry, he can be released on temporary
bail.
Under
the circumstances, the application is allowed in part. The applicant
No.1 – Parbat Devashi is ordered to be released on temporary bail
for a period of one week commencing from 7/3/2008 on his furnishing
personal bond of Rs.10,000=00 with the jail authority on usual terms
and conditions. The applicant No.1 shall surrender before the jail
authority on 14/3/2008 without fail and while on bail, shall not
misuse his liberty granted to him and shall not indulge into any
illegal activities.
The application qua applicant No.2 is
rejected. Rule is made absolute to the aforesaid extent qua
applicant No.1 and rule is discharged qua applicant No.2.
[J.R.
VORA, J.] [M.R. SHAH, J.]
rafik
Top