Gujarat High Court High Court

Samir vs State on 6 May, 2011

Gujarat High Court
Samir vs State on 6 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6457/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6457 of 2011
 

In


 

CRIMINAL
APPEAL No. 2049 of 2010
 

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

SAMIR
SIRAJBHAI PATHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===================================== 
Appearance
: 
MR HARSHIT S TOLIA for
Applicant(s) : 1,PARTY-IN-PERSON for Applicant(s) : 1,MR PB
KHANDHERIA for Applicant(s) : 1,MR PARTH S TOLIA for Applicant(s) :
1, 
MR KARTIK PANDYA, APP for Respondent(s) : 1, 
None for
Respondent(s) : 2, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P. P. BHATT
		
	

 

 
 


 

Date
: 06/05/2011 

 

 
ORAL
ORDER

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

1.0 Party
in Person Samirbhai Sirajbhai Pathan, who is on Furlough from 27th
April 2011 to 10th May 2011 has filed this application
seeking Temporary Bail for a period of 60 days so as to make
necessary arrangement for residential premises for his wife. He
states that he has married two days back on 4th May 2011.

2.0 Rule.

Learned Additional Public Prosecutor Mr. Pandya waives service of
process of Rule.

3.0 Learned
Additional Public Prosecutor made available for perusal the Jail
Remarks. The applicant – convict has enjoyed three Furloughs
in the months of January – February 2011 and he was granted
fourth Furlough from 27th April 2011. He has undergone 07
years and 03 days as on 27th April 2011.

4.0 Taking
into consideration 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.
The Temporary Bail is to start after he surrenders from
Furlough leave, on his executing a personal bond of Rs.5,000/-
(Rupees Five Thousand only) to the satisfaction of the jail
authorities.

4.1 The
applicant – convict shall surrender to the jail authorities on
expiry of the Temporary Bail period.

4.2 Rule
is made absolute to the aforesaid extent.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top