Gujarat High Court Case Information System
Print
CR.MA/14332/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14332 of 2010
In
CRIMINAL
APPEAL No. 1254 of 2008
=========================================================
RAVIKUMAR
HARIPRASAD - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MS CM SHAH ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1
-2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 08/12/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
applicant seeks temporary bail for 30 days on the ground of
engagement of his sister and house repairs.
2. Heard
the learned APP. The statement of the accused indicates that the
talks of betrothal of his sister are going on with the help of a
middleman and decision is to be taken. He belongs to Bihar and is not
financially well off. The applicant has not been out of jail for
nearly 4 years and 10 months. His jail conduct is good. Therefore, we
are inclined to entertain this application.
3. The
application is allowed. The applicant-convict is ordered to be
released on temporary bail for a period of four weeks from the date
of his release, on his executing a personal bond in the sum of
Rs.5,000/- (Rupees five thousand only) and furnishing a surety of
the like amount to the satisfaction of the Trial Court, and upon such
conditions as may be imposed by the Trial Court;
Rule
is made absolute.
(A.L.
DAVE, J.)
(V.M.
SAHAI, J.)
zgs/-
Top