Gujarat High Court High Court

Rohan vs State on 13 May, 2011

Gujarat High Court
Rohan vs State on 13 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6348/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6348 of 2011
 

In


 

CRIMINAL
APPEAL No. 797 of 2006
 

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

 

ROHAN
RAJARAM - 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 P.P.BHATT)

1. The
present application is filed through jail seeking temporary bail for
a period of 30 days so as to provide financial assistance to the
family. The applicant-convict has stated in his application that his
wife is not keeping good health. He has produced letter of the wife
and medical certificate in support of the application.

2. Rule
was issued on 09.05.2011 returnable on 12.05.2011.

3. Learned
APP invited attention of the Court to the jail remarks. On perusal
of the same, it appears that by now, the convict has undergone 6
years, 3 months and 29 days imprisonment. The convict has enjoyed
two furloughs. At the time of second furlough, he remained absconded
for 1174 days, for which he has given explanation which is also
mentioned in the jail remarks. Learned APP also produced statement
of the convict recorded on 10.05.2011, wherein he has stated about
his family circumstances and also stated that if he will be released
on temporary bail, he can pay attention to the wife’s treatment and
also make efforts to see that compromise is arrived at between his
parents so that his wife can be placed at the parental house. It
also appears that after 2009, he has not enjoyed any leave.

4. For
the contents of the application, 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.

Looking
to the incident of absconding for 1174 days, it is directed that the
convict shall mark his presence to the nearest Police Station between
08.00 am to 12.00 pm on every Monday.

5. The
convict shall surrender to the Jail authorities on expiry of the
temporary bail period.

6. Rule is made
absolute.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top