Gujarat High Court High Court

Valjiji vs State on 2 May, 2011

Gujarat High Court
Valjiji vs State on 2 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6221/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6221 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 3409 of 2011
 

In
 

CRIMINAL
APPEAL No. 657 of 2006
 

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

VALJIJI
RUGHNATHJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===================================== 
Appearance
: 
MR EE SAIYED for Applicant(s) :
1,MR BK DAMANI for Applicant(s) : 1,PARTY-IN-PERSON 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
: 02/05/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

1.0 Present
application is filed by the applicant – convict himself, who is
on Temporary Bail by virtue of order dated 29th March 2011
passed by this Court in Criminal Misc. Application No. 3409 of 2011.

2.0 The
matter was mentioned in the morning for urgent circulation today so
as to see that the applicant – convict is able to complete the
construction work, which is halfway. The permission was granted.
The papers are received from the Registry.

3.0 Rule.

Learned Additional Public Prosecutor Mr. Pandya waives service of
process of Rule.

4.0 Learned
Additional Public Prosecutor has obtained the Jail Remarks by fax
with utmost promptness. The Court puts its appreciation on record
for the same.

5.0 The
applicant – convict is present before the Court and places on
record for perusal a photograph showing exact stage of construction.
The construction is incomplete. The applicant – convict states
that if 30 days’ time is granted, he will see to it that construction
work is completed and he is not required to move this Court again for
extension of Temporary Bail.

6.0 Taking
into consideration the contents of the application, the application
is allowed. The Temporary Bail, granted to the applicant –
convict by this Court by order dated 29th March 2011 in
Criminal Misc. Application No. 3409 of 2011 is extended for a
period of 20 days from the date of expiry of earlier
Temporary Bail period on the same terms and condition.

6.1 The
convict shall surrender to the jail authorities on expiry of the
Temporary Bail period.

6.2 Rule
is made absolute to the aforesaid extent.

6.3 The
Registry is directed to communicate this order to the jail
authorities by fax.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top