Gujarat High Court Case Information System
Print
CR.MA/3078/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3078 of 2011
In
CRIMINAL
APPEAL No. 2054 of 2010
=================================================
RANCHHODBHAI
NARANBHAI PATEL, THRO' RAMILABEN RANCHHODBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=================================================
Appearance
:
MR
TEJAS M BAROT for Applicant(s) : 1,PARTY-IN-PERSON for Applicant(s) :
1,
Mr.J.K. SHAH, ADDL PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 14/03/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present application is filed by the wife of the convict seeking
temporary bail for a period of 30 days for engagement of the daughter
of the applicant and the convict. On perusal of the Jail remarks it
is noticed that the convict is undergoing life imprisonment awarded
to him by the learned Additional Sessions Judge, Patan vide judgement
and order dated 8th October 2010 in Sessions Case No.4 of
2010 for an offence under sections 302 and 297 of the IPC. Along with
set off he has undergone 1 year 5 months and 13 days as on
03.03.2011. He has not enjoyed any leave so far. The furlough is
not available to him on account of the conviction under section 397
of the IPC. Taking into consideration the facts of the case and
taking into consideration the fact that the convict has to attend the
engagement of his daughter, the Court deems it fit to grant temporary
bail to the convict for a period of two days with Police escort.
RULE.
Learned APP Mr.J.K. Shah waives service of rule.
2. The
convict-Ranchhodbhai Naranbhai Patel, husband of the present
applicant is ordered to be released on temporary bail for two
days, viz. full 48 hours from the time of his release on his
executing a personal bond of Rs.5000/- (Rupees five thousand only)
with one surety of the like amount to the satisfaction of the Jail
authorities.
3. The
applicant shall surrender himself to the Jail authorities on expiry
of the above temporary bail period.
4. The
application is allowed. Rule is made absolute. Direct service is
permitted. The Registry is directed to communicate this order by fax
to the Jail authorities.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top