Gujarat High Court High Court

Punam vs State on 26 April, 2011

Gujarat High Court
Punam vs State on 26 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5590/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5590 of 2011
 

In


 

CRIMINAL
APPEAL No. 1608 of 2008
 

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

 

PUNAM
ISHVARBHAI - 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
: 26/04/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
present application is filed by the convict through jail seeking
temporary bail for a period of 90 days so as to undertake
agricultural operations in his land.

Rule.

Learned APP Mr.Pandya waives service of notice of rule
on behalf of the respondent State.

Learned
APP invited attention of the Court to the jail remarks. By now, the
convict has undergone 4 years, 7 months and 9 days as on 19.4.2011.
He has enjoyed two furlough and one temporary bail. Last, he was out
in September 2010. In support of his application, the convict has
produced a certificate from Kaniya Gram Panchayat, Taluka Petlad,
District Anand.

For
the contents of the application, the same 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 convict shall surrender 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