Gujarat High Court Case Information System
Print
CR.MA/6596/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6596 of 2011
In
CRIMINAL
APPEAL No. 304 of 2009
=========================================================
UKABHAI
LAKHMANBHAI, THRO' TAKHUBEN UKABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
KD PARMAR for
Applicant(s) : 1,MR YATIN SONI 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
: 10/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1. The
present application is filed by the wife of the convict seeking
temporary bail for a period of 4 weeks so as to undertake engagement
of his daughter, for whom three proposals are under consideration and
one is to be finalized in presence of the convict.
2. RULE.
Mr.Kartik Pandya, learned Additional Public Prosecutor waives
service of Rule on behalf of the respondent-State.
3. Learned
APP invited attention of the Court to the jail remarks. The convict
has enjoyed two furloughs, one in the year 2010 and another in the
year 2011. He has not enjoyed any temporary bail though he is in
jail for 4 years, 3 months and 19 days as on 09.05.2011.
4. For
the contents of the application, the same is allowed. The convict
is ordered to be released on temporary bail for a period of 30 days
from the date of his release in Criminal Appeal No.304 of 2009
pending before this Court, on his executing a personal bond of
Rs.5,000/- (Rupees Five Thousand Only) to the satisfaction of the
Jail authorities.
5. The
convict shall surrender to the Jail authorities on expiry of the
temporary bail period.
6. Rule is made
absolute.
Direct service
is permitted.
(Ravi
R.Tripathi, J.)
(P.P.Bhatt,
J.)
*Shitole
Top