Gujarat High Court Case Information System
Print
CR.MA/325/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 325 of 2010
In
CRIMINAL
APPEAL No. 1608 of 2008
=========================================
PUNAMBHAI
ISHWARBHAI TARPADA THRO' CHUNILAL K TARPADA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MS
BANNA S DUTTA for
Applicant(s) : 1,MS KD PARMAR for Applicant(s) : 1,
MR LB DABHI,
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 15/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule.
Mr.L.B.Dabhi, learned Additional Public Prosecutor waives service
of rule on behalf of the respondents.
The
applicant seeks temporary bail of convict prisoner Punambhai
Ishwarbhai Talpada on account of marriage of two grand-daughters of
Punambhai. Punambhai’s son, Maheshbhai is a convict and is in jail,
whereas another son, Dhirubhai, father of the brides is also
convict, but is on bail. Under the circumstances, the applicant’s
case for temporary bail can be accepted only in part. The applicant
is ordered to be released on bail on his furnishing personal bond of
Rs.2,000/- before the jail authorities for a period of three days
i.e. 19th, 20th and 21st of January
2010. The applicant shall surrender to jail authorities on 21st
of January 2010 by 05:00 p.m. The applicant shall not leave the
territory of State of Gujarat. Rule is made absolute accordingly.
Direct
service is permitted.
[A.L.DAVE,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top