Gujarat High Court Case Information System
Print
CR.MA/6561/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6561 of 2011
In
CRIMINAL
APPEAL No. 1480 of 2008
=========================================================
RAVINDRA
@ RAVI KALYANSINH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KARTIK PANDYA, APP for Respondent(s) :
1,
RULE NOT RECD BACK for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 13/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1. Rule
was issued on 11.05.2011 returnable today, i.e. on 13.05.2011.
Learned APP was asked to obtain address at which the convict will be
residing while on temporary bail and who will be his surety.
2. Learned
APP places on record statement of the convict recorded on 12.05.2011,
wherein he has stated that his father – Shri Kalyansinh
Nannulal Gurjjar will be his surety and the address mentioned is of
village Gala, Tal. Guna, Dist. Guna, Madhya Pradesh.
3. Taking
into consideration the fact that the convict is convicted for an
offence under Section 395 and 457 of the Indian Penal Code and
Section 135 of the Bombay Police Act and is awarded 10 years’
sentence, of which he has competed 4 years, 8 months and 10 days as
on 04.05.2011, 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) with one surety of the like
amount to the satisfaction of the Jail authorities.
4. The
applicant shall surrender to the Jail authorities on expiry of the
temporary bail period.
5. Rule is made
absolute.
(Ravi
R.Tripathi, J.)
(P.P.Bhatt,
J.)
*Shitole
Top