Gujarat High Court Case Information System
Print
CR.MA/6744/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6744 of 2011
In
CRIMINAL
MISC.APPLICATION No. 5951 of 2011
In
CRIMINAL
APPEAL No. 898 of 2009
=========================================================
PREMCHAND
MEVALAL JAYSWAL- Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KARTIK PANDYA, APP 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
: 11/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE P.P.BHATT)
1. The
present application is filed by the convict himself seeking extension
of temporary bail which was granted by this Court by order dated
29.04.2011. The temporary bail granted by this Court is to expire on
30.05.2011 and he is to report to the jail on 31.05.2011.
1.1 The
applicant is present before the Court and states that his mother is
aged about 75 years and is bedridden and the necessary medical
treatment is required to be given to her. It is also stated by the
applicant that after death rituals are also to be performed in
respect of death of his father. The applicant has also stated about
the family circumstances and requested for extension of temporary
bail.
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. On perusal
of the same, it appears that by now, the convict has undergone 3
years, 6 months and 24 days imprisonment. The convict was released
on temporary bail in November 2009, June 2010 and April 2011 and
every time, he reported in time. Nothing adverse is noticed from the
jail remarks.
4. For
the contents of the application, the application is allowed. The
temporary bail is extended for a period of 30 days from the date of
expiry of the earlier temporary bail period.
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