Gujarat High Court Case Information System
Print
CR.MA/5002/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5002 of 2010
In
CRIMINAL
APPEAL No. 234 of 2007
=======================================================
PARMAR
KANTIBHAI CHATURBHAI,
THRO'
MAHESHBHAI CHATURBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
MR
HD CHUDASAMA for Applicant(s) : 1, PARTY-IN-PERSON for
Applicant(s) : 1,
MR LR POOJARI APP for Respondent(s) : 1 -
2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/05/2010
ORAL
ORDER
1. Present
application has been preferred by the applicant viz., Maheshbhai
Chaturbhai Parmar (party-in-person), brother of the accused viz.,
Parmar Kantibhai Chaturbhai, to release the accused viz., Parmar
Kantibhai Chaturbhai on temporary bail to attend the applicant’s own
marriage, which is on 21st May, 2010.
2. Shri
Poojari, learned A.P.P. has submitted that on verification, factum of
marriage of the applicant to be solemnized on 21st May,
2010 is not disputed. However, it is apprehended that there is
likelihood of breach of peace.
3. Having
heard Shri Poojari, learned A.P.P. and considering the report and the
fact that earlier twice, the accused was released on temporary bail
in all for 72 days and considering the fact that earlier thrice the
accused was released on furlough leave for 14 days each and no
untoward incident has happened while the accused was released on
furlough and temporary bail, the present application deserves to be
allowed.
4. Under
the circumstances, the application is allowed. The accused viz.,
Parmar Kantibhai Chaturbhai is hereby ordered to be released on
temporary bail with effect from 19 th
May, 2010 to 26 th May, 2010
on executing a personal bond of Rs.5,000/- (Rupees Five Thousand
Only) before the Jail Authority and on a condition that :-
(A) The
accused shall surrender himself before the Jail Authority on 27th
May, 2010 without fail;
(B) The
accused shall mark his presence before the Viramgam Rural Police
Station on 24th May, 2010 at any time between 11:00 a.m.
and 02:00 p.m.
(C) The
accused shall not enter into any other illegal activity.
5. Rule
is made absolute to the above extent. Direct Service is permitted.
(M.R.
SHAH, J.)
/patil
Top