Gujarat High Court High Court

Vershiji vs State on 31 March, 2011

Gujarat High Court
Vershiji vs State on 31 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3333/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3333 of 2011
 

In


 

CRIMINAL
APPEAL No. 1332 of 2008
 

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

VERSHIJI
AJMALJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===================================== 
Appearance
: 
THROUGH JAIL for Applicant(s) :
1, 
MR KP RAVAL, APP for Respondent(s) : 1, 
RULE SERVED for
Respondent(s) : 2, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P. P. BHATT
		
	

 

 
 


 

Date
: 31/03/2011 

 

 
ORAL
ORDER

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

1.0 Present
application is filed by the applicant – convict through jail
seeking 90 days’ Temporary Bail for construction of house.

2.0 The
Court noticed an insertion in the Certificate issued by the Talati
cum Mantri, Rasulpura Gram Panchayat, Tal. Sami, Dist. Patan dated
22nd February 2011. The convict has sought pardon for an
act, which is done by the convict without being conscious of its
consequence, in his Statement dated 27th March 2011.

2.1 Taking
a lenient view in the matter, the pardon sought for is granted.

3.0 Learned
Additional Public Prosecutor Mr. Raval invited the attention of the
Court to the Jail Remarks. The convict was last out in the month of
March 2009, but then, he late surrendered by 57 days and since then,
he has not enjoyed any leave.

4.0 Taking
into consideration the contents of the application, the application
is allowed. The applicant – convict is ordered to be released on
Temporary Bail for a period of 30 days from the date of
his release, on his executing a personal bond of Rs.5,000/-
(Rupees Five Thousand only) to the satisfaction of the jail
authorities.

4.1 The
applicant shall surrender to the jail authorities on expiry of the
Temporary Bail period.

4.2 Rule
is made absolute.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top