Gujarat High Court Case Information System
Print
CR.MA/4551/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4551 of 2010
In
CRIMINAL
APPEAL No. 1410 of 2007
=========================================================
TAIYAB
ABDUSSATTAR DANT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,MR BS SUPEHIA for Applicant(s) : 1,MR MA KHARADI for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 03/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule.
Mr. HH Parikh, learned APP waives service of notice of Rule for the
respondent State.
The
applicant seeks temporary bail on ground of Nikah ceremony of his
grand daughter (daughter’s daughter), which is to be solemnized on
23rd May, 2010.
The
jail report indicates that the applicant is in jail since 29.10.2006.
The jail report also indicates that when earlier he was granted
furlough, he had surrendered in time.
In
this set of circumstances, we are inclined to entertain this
application.
The
application is partly allowed. The applicant shall be released on
temporary bail for a period of 5 days i.e. from 21st May,
2010 to 25th May, 2010, on his executing a personal bond
of Rs.2,000/- (Rupees Two thousand only) before the jail authorities
and on condition that he shall confine himself to the State. The
applicant shall surrender to the jail authorities on 26th
May, 2010 by 5:00 p.m. Rule is made absolute accordingly.
Direct
Service is permitted.
(A.L.
DAVE, J.)
(BANKIM.N.MEHTA,
J.)
shekhar/-
Top