Gujarat High Court High Court

Praful vs State on 20 September, 2010

Gujarat High Court
Praful vs State on 20 September, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10213/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10213 of 2010
 

In


 

CRIMINAL
APPEAL No. 626 of 2006
 

 


 

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


 

PRAFUL
SURESHBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 20/09/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application is preferred by the applicant-convict for
temporary bail on the ground that he wants to undertake repairing of
the house.

Pursuant
to the earlier order passed by this Court, Mr.Pujari, learned APP
has submitted the report and as per the said report, the ground is
genuine, but due to rainy season, he may not be in a position to get
the repairing. Further, the apprehension of breach of peace is also
stated.

It
appears that the rainy season is over and therefore, the convict can
undertake the repairing. Further, he was released earlier on bail
and no untoward incident has happened or is reported by this Court.

It
further appears that the applicant-convict has not enjoyed temporary
bail or furlough after 25.10.2009.

Hence,
considering the facts and circumstances, the applicant be released
on temporary bail for a period of 10 days from the date of his
release on a personal bond of Rs.5,000/- and with the further direct
that upon the expiry of the said period of 10 days, he shall
surrender with the jail authority.

Application
allowed to the aforesaid extent. Rule made absolute accordingly.
Office to intimate the jail authority.

(JAYANT
PATEL, J.)

(H.B.

ANTANI, J.)

*bjoy

   

Top