Gujarat High Court Case Information System
Print
CR.MA/2550/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2550 of 2011
In
CRIMINAL
APPEAL No. 2015 of 2008
=====================================
SIKANDAR
RAHEMATULLA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MR KP RAVAL, 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
: 24/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Present
application is filed by the applicant through jail for grant of
Temporary Bail for a period of 20 days so as to perform the post
death rituals of the father of the convict – applicant.
2.0 Rule.
Learned Additional Public Prosecutor Mr. Raval waives service of
process of Rule.
3.0 Taking
into consideration the contents of the application and the Jail
Remarks, the application is allowed. The applicant is ordered to be
released on Temporary Bail for a period of 20 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.
3.1 The
applicant shall surrender to the jail authorities on expiry of the
Temporary Bail period.
3.2 Rule
is made absolute.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top