Gujarat High Court High Court

Ravatbhai vs State on 9 May, 2011

Gujarat High Court
Ravatbhai vs State on 9 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6593/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No.6593 of 2011
 

IN
 

CRIMINAL
APPEAL No.1320 of 2010
 

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

 

RAVATBHAI
ARJANBHAI & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for Applicant(s) : 1, 
MR KARTIK PANDYA, APP for
Respondents 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

Date
: 09/05/2011 

 

ORAL
ORDER

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

The
present application was mentioned in the morning by one Bhupatbhai
Arjanbhai for urgent circulation today. Permission was granted.

Papers
are received from the Registry.

The
present application is filed seeking temporary bail for Ravatbhai
Arjanbhai and Jagdishbhai Arjanbhai for a period of 45 days so as to
have partition of agricultural land as the mother of the applicant
and convicts has expired and the land is required to be mutated in
the names of four brothers.

Rule.

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

Learned
APP made available for perusal the jail remarks for Ravatbhai
Arjanbhai and Jagdishbhai @ Jago Arjanbhai Bandhiya with utmost
promptness. The Court puts its appreciation on record. Convict
Ravatbhai Arjanbhai has not enjoyed any temporary bail or furlough,
whereas Jagdishbhai Arjanbhai has enjoyed one temporary bail for a
period of four days at the time when his son had scorpion bite and he
was required medical treatment.

For
the contents of the application, the same is partly allowed. The
convicts prisoners are ordered to be released on temporary
bail for a period of 25 days from the date of
their actual release, on their executing a personal bond of
Rs.5,000/- (Rupees Five Thousand only) to the satisfaction of the
jail authorities. It being the first release, the convicts shall mark
their presence at the nearest Police Station on every Monday between
8.00 a.m. and 12.00 p.m. 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