Gujarat High Court Case Information System
Print
CR.MA/9863/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9863 of 2011
In
CRIMINAL APPEAL No. 593 of 2009
=========================================================
VIJAY
DEVAJIBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KARTIK PANDYA, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 21/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)
Rule.
Learned APP waives service.
The
applicant – convict who vide judgment and order dated
11.2.2009 rendered by learned Addl.Sessions Judge, Idar in Sessions
Case No.37 of 2008 has been convicted for the offences punishable
under Sections 307 of the IPC and sentenced to undergo imprisonment
for 7 years with fine has forwarded this application through jail
authority seeking temporary bail for the period of 60 days on the
ground of farming.
The
jail remarks sheet forwarded by the jail authority reveals that the
applicant – convict prisoner has undergone 3 years and 7
months in jail. It further transpires that the applicant has never
enjoyed temporary bail, but enjoyed furlough
once, and he surrendered in time before the jail authority. Along
with this application, necessary documents of his land is also
annexed.
Considering
the facts and circumstances of the case, it is expedient to partly
allow the application.
The
application succeeds in part and is accordingly partly allowed. The
applicant – convict is ordered to be released on temporary
bail for a period of 30 days from the date of his actual release,
upon his furnishing personal bond in the sum of Rs.5000/- (Rupees
Five Thousand Only) before the jail authority on usual terms and
conditions. After the period is over, the applicant shall surrender
to the jail authority. The applicant shall not take disadvantage of
his liberty and shall maintain law and order.
Rule
made absolute accordingly.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top