Gujarat High Court High Court

Vijay vs State on 17 March, 2011

Gujarat High Court
Vijay vs State on 17 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3117/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3117 of 2011
 

In


 

CRIMINAL
APPEAL No. 1064 of 2009
 

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

VIJAY
BACHUBHAI - 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 NOT RECD BACK
for Respondent(s) : 2, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P. P. BHATT
		
	

 

 
 


 

Date
: 17/03/2011 

 

 
ORAL
ORDER

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

1.0 Present
application is filed through jail seeking 60 days’ Temporary Bail on
the ground of arranging for financial assistance to the family
members.

2.0 Learned
Additional Public Prosecutor Mr. Raval made available for perusal the
Police Opinion along with the statements of the brothers of the
convict and the mother of the convict recorded. It is stated that
the brothers are staying at Surat and the mother is aged about 65
years, about which, she has stated that, she does not know the exact
age, as she is illiterate. The mother has also stated that she is
having pain of ‘Stone’ and she is also ‘Asthmatic’. In support of
the application, a Certificate from the Sarpanch of Udhdi Gran
Panchayat is enclosed.

3.0 Taking
into consideration the contents of the application and the Police
Opinion, the application is allowed. The applicant 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.

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

3.2 Rule
is made absolute.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top