Gujarat High Court Case Information System
Print
CR.MA/2030/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2030 of 2011
In
CRIMINAL
APPEAL No. 1201 of 2009
=========================================================
VALLABHBHAI
MANJIBHAI BARAIYA ,THRO'BHARATBHAI MANJIBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
KD PARMAR for
Applicant(s) : 1,MR CHIRAG M PAWAR for Applicant(s) : 1,
MR KP
RAVAL, 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
: 21/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1. Notice
was issued on 17.2.2011 returnable today. In response to the notice,
learned APP Mr.K.P.Raval made available for perusal a fax message
received from Superintendent of Police, Bhavnagar along with the
statement recorded by the police. Gist of the report is that reasons
mentioned in the application for grant of temporary bail are found to
be correct and no apprehension about breach of peace is expressed.
2. Rule.
Learned APP Mr.Raval waives service of rule on behalf of the
respondent State.
3. Considering
the above aspects, the application is allowed. The convict –
original accused is ordered to be released for one week from the date
of his actual release on his executing a personal bond of Rs.5000/-
(Rupees five thousand only) with one surety of the like amount to the
satisfaction of the Jail authorities.
3.1 The
applicant shall surrender himself to the Jail authorities on expiry
of the above temporary bail period. Rule is made absolute.
Direct
service is permitted.
(RAVI
R.TRIPATHI,J)
(P.P.BHATT,J)
pathan
Top