Gujarat High Court High Court

Parbatiji vs State on 31 March, 2011

Gujarat High Court
Parbatiji vs State on 31 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4442/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4442 of 2011
 

In


 

CRIMINAL
APPEAL No. 31 of 2008
 

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

 

PARBATIJI
HARCHANDJI THAKOR,THRO' LAXMIBEN PARBATIJI THAKORE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KRISHNA U MISHRA for
Applicant(s) : 1,MR KARTIK V PANDYA 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
: 31/03/2011 

 

 
 
ORAL
ORDER

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

The
present application is filed through jail praying for temporary bail
for a period of 21 days so as to be present in ‘Babri ceremony’ of
his elder son.

Rule.

Learned APP Mr.Raval waives service of notice of rule on behalf of
the respondent State.

Learned
APP invited attention of the Court to the jail remarks. There is
nothing adverse noticed in the jail remarks.

Taking
into consideration the contents of the application, the same is
partly allowed. The convict
prisoner is ordered to be released on temporary bail for a period of
15 days
from the date of his actual release, on his executing a personal
bond of Rs.5,000/-

(Rupees Five Thousand only) to the satisfaction of the jail
authorities. The applicant shall surrender himself to the jail
authorities on expiry of the temporary bail period.

Rule
is made absolute to the aforesaid extent. Direct service is
permitted.

(RAVI
R.TRIPATHI,J)

(P.P.BHATT,J)

pathan

   

Top