Gujarat High Court High Court

Pratapsinh vs State on 26 February, 2010

Gujarat High Court
Pratapsinh vs State on 26 February, 2010
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1838/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1838 of 2010
 

In


 

CRIMINAL
APPEAL No. 375 of 2007
 

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


 

PRATAPSINH
KALUSINH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR HH PARIKH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 26/02/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAJESH H.SHUKLA)

Rule.

Service of rule is waived by learned APP Mr. HH Parikh.

The
present application has been filed by the applicant convict through
jail for grant of temporary bail on the ground that his son is
appearing in the SSC exam scheduled to be held during 4.3.2010 to
16.3.2010.

We
have perused the application as well as the jail remark sheet. The
applicant accused is convicted for the offence
under secs.225, 222, 120-B, 216 of IPC in Sessions Case No.
12/2003 by City Civil & Sessions Court, Bhadra, Ahmedabad and
sentenced to imprisonment for 10 years.

The
jail remark sheet doe snot reflect any adverse opinion or any
complaint when he has been released on temporary bail on earlier
occasion.

Therefore,
having regard o the facts and circumstances and the cause mentioned,
we are of the opinion that the interest of justice would be served if
the applicant convict Pratapsinh Kalusinh is released for a period
from 3.3.2010 to 17.3.2010 and he shall surrender on 18.3.2010.

The
application stands disposed of as allowed. Rule is made absolute to
the aforesaid extent.

(K.A.

Puj, J.)

(Rajesh
H. Shukla, J.)

(hn)

   

Top