Gujarat High Court High Court

Vinod vs State on 24 March, 2011

Gujarat High Court
Vinod vs State on 24 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4078/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4078 of 2011
 

In


 

CRIMINAL
APPEAL No. 719 of 2007
 

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


 

VINOD
DEVJI RANA, THRO' INDRABEN W/O DEVJIBHAI RANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=====================================================================
 Appearance
: 
MR
VD PARGHI for
Applicant(s) : 1,MR DASHRATH CHAUHAN for Applicant(s) : 1,MR HEMANT K
MAKWANA 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
: 24/03/2011 

 

 
 
ORAL
ORDER

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

1. The
present application is filed seeking temporary bail for a period of
20 days.

1.1 Initially
when the application was made, the grand-mother of the
applicant-convict was to be operated for cataract.

2. Learned
Advocate Mr.Dashrath Chauhan for the applicant candidly submitted
that the operation is already performed and grant-mother is
discharged from the hospital and now she is at home. However, he
requested that taking into consideration the fact that as the
grand-mother is operated, the applicant-convict can be released on
temporary bail for short time, he can meet his grant-mother.

3. RULE.

Mr.K.P.Raval, learned Additional Public Prosecutor waives service of
Rule on behalf of the respondent-State.

4. Learned
APP made available for perusal the jail remarks. By now, the
applicant-convict has undergone 5 years, 8 months and 7 days as on
23.03.2011. He has enjoyed two temporary bails and two furloughs.
Every time, he has reported in time.

5. For
the contents of the application, the application is allowed. The
applicant-convict is ordered to be released on temporary bail for a
period of 15 days from the date of his release in Criminal Appeal
No.719 of 2007 pending before this Court, on his executing a personal
bond of Rs.5,000/- (Rupees Five Thousand Only) to the satisfaction of
the Jail authorities.

6. The
applicant shall surrender to the Jail authorities on expiry of the
temporary bail period.

6. Rule is made
absolute.

Direct service
is permitted.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top