Gujarat High Court Case Information System
Print
CR.MA/6690/2011 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6690 of 2011
In
CRIMINAL
APPEAL No. 242 of 2006
=========================================================
RAISINGBHAI
FULABHAI BARIA THROUGH HIS SON VIKRAMBHAI RAISINGBHAI BARIA -
Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
PARTY
IN PERSON 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
: 10/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1. The
present application is filed by Mr.Vikrambhai Raisingbhai Baria
seeking temporary bail for a period of 45 days so as to enable the
convict – father of the applicant to attend marriage of his
daughter (applicant’s sister). In support of the application, an
invitation card is enclosed.
The
matter was mentioned in the morning for urgent circulation today as
the applicant has come all the way from Panchmahals.
Permission
was granted.
The
papers are received form the Registry.
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. In the month
of March 2011, the convict was on temporary bail for a period of 4
days for the purpose of marriage of his daughter. Nothing adverse is
noticed from the jail remarks.
4. The
applicant explains that as the temporary bail was granted only for 4
days, the marriage could not be materialized because all marriage
purchasing and other arrangements were to be done by the
convict-father of the applicant. The applicant further states that
the marriage was then re-scheduled for 18.05.2011 and therefore, this
application is filed little in advance so that if the bail is
granted, the convict will be able to make all necessary arrangements
for the marriage. The applicant also submitted that the Court may
consider case for grant of bail for little longer time so that this
time, marriage is not required to be re-scheduled /postponed on
account of non-preparation for the same.
5. For
the contents of the application, the same is allowed. The
applicant-convict is ordered to be released on temporary bail for a
period of 30 days from the date of his release, on his executing a
personal bond of Rs.5,000/- (Rupees Five Thousand Only) to the
satisfaction of the Jail authorities.
6. The
applicant shall surrender to the Jail authorities on expiry of the
temporary bail period.
7. Rule is made
absolute.
(Ravi
R.Tripathi, J.)
(P.P.Bhatt,
J.)
*Shitole
Top