Gujarat High Court High Court

Parshottam vs State on 7 October, 2011

Gujarat High Court
Parshottam vs State on 7 October, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14053/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14053 of 2011
 

In


 

CRIMINAL
APPEAL No. 1954 of 2008
 

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

 

PARSHOTTAM
MAGANBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR AJ DESAI, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 07/10/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)

1. Rule. Learned APP waives
service.

2. The applicant –

convict who vide judgment and order dated 21/06/2008 rendered by the
Ld. Addl. Sessions Judge, F.T.C., Rajkot, in Sessions Case No. 101
of 2006 has been convicted for the offences punishable under sections
302, etc., of the IPC and sentenced to undergo imprisonment for life
and fine, has forwarded present application through jail seeking
temporary bail for period of 45 days on the ground of engagement of
his daughter.

3. The jail remark sheet
forwarded with the application by the jail authority reveals that the
applicant convict has undergone 5 years and 1 month in jail. It
further transpires that the applicant convict has enjoyed temporary
bail once and furlough leave twice and on one occasion, he
surrendered late by 2 days because of illness of his mother and on
other occasions he surrendered in time before the jail authority.

4. Considering the facts
and circumstances of the case, the application is allowed in part.
The applicant convict is ordered to be released on temporary bail
for the period of 15 [fifteen] days from the date of his actual
release, upon furnishing personal bond in the sum of Rs.5,000/-
[Rupees five thousand only] before the jail authority and on usual
terms and conditions. After expiry of the temporary bail period, the
applicant – convict shall surrender before the concerned jail
authority immediately.

5. Rule is made absolute
accordingly.

(D.H.WAGHELA,
J.)

(J.C.UPADHYAYA,
J.)

*
Pansala.

   

Top