Gujarat High Court High Court

Raju vs State on 2 May, 2011

Gujarat High Court
Raju vs State on 2 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5366/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5366 of 2011
 

In


 

CRIMINAL
APPEAL No. 662 of 2009
 

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

RAJU
BABARBHAI - 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
: 02/05/2011 

 

 
ORAL
ORDER

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

1.0 Present
application is filed by the applicant – convict through jail
seeking Temporary Bail for a period of 30 days so as to arrange for
financial assistance to his family, which consists of his aged mother
and father. The applicant – convict has two sisters, both are
married.

2.0 Rule.

Learned Additional Public Prosecutor Mr. Pandya waives service of
process of Rule.

3.0 Learned
Additional Public Prosecutor invited the attention of the Court to
the Jail Remarks. The convict has enjoyed one furlough in the year
2010. Nothing adverse is noticed from the Jail Remarks against the
convict. Hence, the application 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.

3.1 The
applicant – convict shall surrender to the jail authorities on
expiry of the Temporary Bail period.

3.2 Rule
is made absolute.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top