Gujarat High Court Case Information System
Print
CR.MA/3413/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3413 of 2011
In
CRIMINAL
APPEAL No. 966 of 2008
=========================================================
PRAVIN
BABABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
RULE
NOT RECD BACK for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 21/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Rule
was issued on 14.3.2011 returnable today. Learned APP Mr.Shah makes
available a statement of the convict recorded on 16.3.2011.
Having
perused the contents of the application and the fact that last the
convict prisoner was out in the month of September 2010 for 10 days
for anniversary of death of his mother, the reasons are set out in
the application of getting the agricultural land released of
mortgage, the application is partly allowed. The
convict prisoner is ordered to be released on temporary bail for a
period of 30
days from the date of
his actual release, on his executing a personal
bond of Rs.5,000/-
(Rupees Five Thousand only) to the satisfaction of the jail
authorities.
The
applicant shall surrender himself to the jail authorities on expiry
of the temporary bail period. Rule is made absolute to the aforesaid
extent.
(RAVI
R.TRIPATHI,J)
(P.P.BHATT,J)
pathan
Top