Gujarat High Court Case Information System
Print
CR.MA/7832/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7832 of 2008
In
CRIMINAL
APPEAL No. 624 of 2002
=========================================================
PRAVIN
ISHVARLAL - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant.
MS
MITA PANCHAL, APP, for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 24/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule.
Ms.Mita Panchal, learned A.P.P., waives service of notice on behalf
of the respondents.
The
applicant seeks temporary bail for a period of 21 days to enable him
to find out a suitable match for his daughter. The applicant is a
convict of 2002 and has not enjoyed any temporary bail. His daughter
is born on 1.1.1991. Probably this is the right time to find out a
suitable match for her. Under the circumstances, we are inclined to
entertain this application. The Superintendent, Central Jail,
Ahmedabad is directed to release the applicant-convict on temporary
bail for a period of three weeks from the date of his release on his
executing a personal bond in the sum of Rs.5000/- (Rupees Five
Thousand only] before the jail authority.
Rule
is made absolute to the aforesaid extent.
[A.L.DAVE,J.]
[D.N.PATEL,J.]
(patel)
Top