Gujarat High Court Case Information System
Print
CR.MA/5637/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5637 of 2011
In
CRIMINAL
APPEAL No. 1758 of 2009
=====================================
SHASHIKANT
HARMANBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================
Appearance
:
THROUGH JAIL 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
: 27/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Present
application is filed by the applicant – convict through jail
seeking Temporary Bail for a period of 60 days so as to carry out
necessary repairs in the house.
2.0 Rule.
Learned Additional Public Prosecutor Mr. Pandya waives service of
process of Rule.
3.0 The
learned Additional Public Prosecutor invited the attention of the
Court to the Jail Remarks. In the months of March – April
2011, the applicant – convict had enjoyed first Furlough. In
application, in last but one Paragraph, the applicant – convict
has mentioned the reason as to why he could not carry out the repairs
of the house and he has also stated that necessary material is
already collected and if he is granted Temporary Bail, he will be
able to carry out the repairs of house.
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 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.
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