Gujarat High Court High Court

Thakore vs State on 20 June, 2008

Gujarat High Court
Thakore vs State on 20 June, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/6802/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6802 of 2008
 

In


 

CRIMINAL
APPEAL No. 705 of 2003
 

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


 

THAKORE
ADESINH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=======================================================
Appearance : 
THROUGH
JAIL for Applicant(s) : 1, 
MR SP
HASURKAR APP for Respondent(s) :
1-2, 
=======================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 20/06/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Rule.

Learned A.P.P. Mr.S.P. Hasurkar waives service of rule on behalf of
the respondents.

This
application has been sent by the convict prisoner through jail
authority, wherein he has prayed for temporary bail for a period of
60 days mainly on the ground of house repairing. In support of it,
he has annexed letter received from his family members along with
the application.

We
have gone through the application sent by the convict prisoner
through jail authority along with the jail report annexed with the
application. Jail record shows that the convict has undergone more
than five years of sentence. In past also, he has been released on
temporary bail thrice and has enjoyed furlough leave twice. He
reported in time without misusing his liberty. Looking to the facts
narrated in the application, the convict is required to be released
on temporary bail.

In
view of the above, the application is partly allowed and the
applicant/convict prisoner is ordered to be released on temporary
bail for a period of 15 (Fifteen) Days from the date
of his release on his executing a personal bond in the sum of
Rs.5,000/- (Rupees Five Thousand only) before the jail authority.

He
shall surrender before the Jail Authority immediately after the
aforesaid period is over.

Rule
is made absolute to the aforesaid extent.

(R.P.DHOLAKIA,
J.) (K.S.JHAVERI, J.)

/patil

   

Top