Gujarat High Court Case Information System
Print
CR.MA/7910/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7910 of 2008
In
CRIMINAL
APPEAL No. 9 of 2006
======================================
DURSINH
VAJALA
Versus
STATE
OF GUJARAT AND ANOTHER
======================================
Appearance
:
THROUGH JAIL for Applicant.
MR
SP HASURKAR, APP for
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 27/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Learned APP, Mr.S.P.Hasurkar waives service of rule on behalf of the
respondents.
This
application has been sent by the convict prisoner through jail
authority, wherein he has prayed for temporary bail for a period of
60 days mainly on the ground of repairing his house. In support of
his application, the applicant has also produced a certificate given
by Sarpanch, Antroli Gram Panchayat, Taluka ? Chhota Udepur.
Jail
record shows that the convict has undergone more than three years of
sentence. In past, he has been released on temporary bail once and
he has also enjoyed furlough leave once. He reported in time without
misusing his liberty. Looking to the facts and circumstances of the
case, the convict is required to be released on temporary bail.
Under
the circumstances, the application is partly allowed and the
convict prisoner is ordered to be released on temporary bail for a
period of 10 (Ten) Days from the date of his release
on his executing a personal bond in the sum of Rs.5,000/- (Rupees
Five Thousand only) before the jail authority.
He
shall surrender before the Jail Authority immediately after the
aforesaid period is over.
Rule
is made absolute to the aforesaid extent.
(R.P.DHOLAKIA,
J.) (K.S.JHAVERI, J.)
/malek
Top