Gujarat High Court High Court

Vikram vs State on 5 April, 2011

Gujarat High Court
Vikram vs State on 5 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4601/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4601 of 2011
 

In


 

CRIMINAL
APPEAL No. 21 of 2009
 

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


 

VIKRAM
@ BHALABHAI FATABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s) : 1, 
Mr.J.K. SHAH, ADDL PUBLIC PROSECUTOR
for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 05/04/2011 

 

 
ORAL
ORDER

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

The
present application is filed for temporary bail for a period of 21
days, through Jail, so as to attend ‘Babri’ ceremony of his
nephew (sister’s son).

2. RULE.

Mr.J.K. Shah, learned Additional Public Prosecutor waives service
of rule on behalf of the respondent-State.

3. The
applicant- appellant- original accused has been convicted for the
offences punishable under section 302 of the IPC to suffer
imprisonment for life, with fine of Rs.5,000/-, in default to further
undergo imprisonment for 1 month by the learned Additional Sessions
Judge, Godhra in Sessions Case No.7 of 2008.

4. The learned
APP has made available Jail record and invited attention of the
Court to the Jail remarks. Lastly, the convict was released on
furlough from 10.11.2009 to 25.11.2009. He surrendered late by two
days for which he is already given warning. Since then he has not
gone out. Now that ‘babri’ ceremony of the son of the
convict’s sister is fixed on 14th April 2011, he has
prayed for temporary bail.

5. Taking into
consideration the contents of the application and the record of the
convict, the convict is ordered to be released on temporary
bail for 15 (fifteen) days from the date of his release on
his executing a personal bond of Rs.5000/- (Rupees five thousand
only) to the satisfaction of the Jail authorities.

6. The
applicant shall surrender himself to the Jail authorities on expiry
of the above temporary bail period. The application is allowed.
Rule is made absolute.

(RAVI
R. TRIPATHI, J.)

(P.P.

BHATT, J.)

karim

   

Top