Gujarat High Court Case Information System
Print
CR.MA/11446/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11446 of 2010
In
CRIMINAL
APPEAL No. 1030 of 2008
=========================================================
SURESHBHAI
RATILAL CHAUHAN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR LR PUJARI, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 28/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application has been preferred by the applicant –
convict for releasing on temporary bail on the ground that he wants
to perform post-death ceremony of his father and separation of the
property.
Pursuant
to the earlier order passed by this Court, the report has been
submitted the learned APP and as per the said report, the ground is
genuine, but the apprehension of law and order is voiced without
there being any basis. The jail report shows that he was released
on furlough and he has surrendered in time.
Under
these circumstances, the applicant – convict be released on
temporary bail for a period of two weeks from the date of his actual
release on condition that he furnishes a personal bond of Rs.5,000/-
with the further direction that upon the expiry of the bail period,
he shall surrender before the concerned jail authority.
The
application is allowed to the aforesaid extent. Rule made absolute
accordingly. Office to intimate the concerned jail authority.
(Jayant
Patel, J.)
(H.
B. Antani, J.)
vinod
Top