Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1]

Gujarat High Court

Jago @ Jagdish Devshi Makwana vs State Of Gujarat & on 9 March, 2016

Author: Harsha Devani

Bench: Harsha Devani, G.R.Udhwani

                 R/CR.MA/5830/2016                                                   ORDER




                  IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

          CRIMINAL MISC.APPLICATION (FOR TEMPORARY BAIL) NO. 5830 of
                                                  2016

                             In CRIMINAL APPEAL NO. 75 of 2012

         ==========================================================
                      JAGO @ JAGDISH DEVSHI MAKWANA....Applicant(s)
                                        Versus
                         STATE OF GUJARAT & 1....Respondent(s)
         ==========================================================
         Appearance:
         THROUGH JAIL for the Applicant(s) No. 1
         MS MAITHILI MEHTA, ADDL. PUBLIC PROSECUTOR for the Respondent(s)
         No. 1
         ==========================================================

          CORAM: HONOURABLE MS.JUSTICE HARSHA DEVANI
                 and
                 HONOURABLE MR.JUSTICE G.R.UDHWANI

                                          Date : 09/03/2016


                                           ORAL ORDER

(PER : HONOURABLE MS.JUSTICE HARSHA DEVANI)

1. Rule. Ms. Maithili Mehta, learned Additional Public Prosecutor waives service of notice of rule on behalf of the respondents.

2. By this application, which has been filed through the jail authorities, the applicant-convict seeks temporary bail for a period of 15 days for the purpose of attending the engagement of his nephew Bharat.

3. Heard Ms. Maithili Mehta, learned Additional Public Page 1 of 2 HC-NIC Page 1 of 2 Created On Thu Mar 10 02:02:08 IST 2016 R/CR.MA/5830/2016 ORDER Prosecutor for the respondents.

4. A perusal of the jail record of the applicant reveals that he has undergone more than ten years and ten months of imprisonment. During the said period, the applicant has availed of temporary bail only on two occasions. Having regard to the period undergone, the court is inclined to exercise discretion in favour of the applicant.

5. The application, therefore, partly succeeds and is, accordingly, allowed to the following extent :

The applicant-convict is ordered to be enlarged on temporary bail for a period of fifteen days from the date of his release upon his executing a bond in the sum of Rs.5,000/- (rupees five thousand) to the satisfaction of the jail authorities on the usual terms and conditions. Upon completion of the period of temporary bail, the applicant shall forthwith report to the jail authorities.

6. Rule is made absolute accordingly.

(HARSHA DEVANI, J.) (G.R.UDHWANI, J.) parmar* Page 2 of 2 HC-NIC Page 2 of 2 Created On Thu Mar 10 02:02:08 IST 2016