Gujarat High Court Case Information System
Print
CR.MA/6005/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6005 of 2011
In
CRIMINAL
APPEAL No. 660 of 2006
=========================================================
PRASHANT
RAJARAM - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KARTIK PANDYA, APP for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 10/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1. The
present application is filed through jail seeking temporary bail for
a period of 60 days for his own medical treatment.
2. RULE.
Mr.Kartik Pandya, learned Additional Public Prosecutor waives
service of Rule on behalf of the respondent-State.
3. Learned
APP invited attention of the Court to the jail remarks. The convict
is in jail for 6 years, 6 months and 8 days as on 26.04.2011. He has
enjoyed one temporary bail in the month of January 2011 and he
reported in time. Nothing adverse is noticed from the jail
remarks.
4. For
the contents of the application, the same is allowed. The
applicant-convict is ordered to be released on temporary bail for a
period of 30 days from the date of his release, on his executing a
personal bond of Rs.5,000/- (Rupees Five Thousand Only) to the
satisfaction of the Jail authorities.
5. The
applicant shall surrender to the Jail authorities on expiry of the
temporary bail period.
6. Rule is made
absolute.
(Ravi
R.Tripathi, J.)
(P.P.Bhatt,
J.)
*Shitole
Top