Gujarat High Court
Manjitsing vs State on 17 May, 2012
Author: R. Tripathi
Bench: Ravi R.Tripathi
Gujarat High Court Case Information System
Print
CR.MA/6847/2012 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6847 of 2012
In
CRIMINAL
APPEAL No. 599 of 2011
=========================================================
MANJITSING
RAVINDRASING ANAND THRO SONU MANJITSING ANAND - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1,
MR HK PATEL, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 17/05/2012
ORAL
ORDER
1. The present application is filed by applicant convict through his wife seeking temporary bail for a period of 30 days so as to arrange for the admission of his daughter in a school after making necessary financial arrangement.
2. RULE.
Learned APP Mr. Patel waives service of rule on behalf of respondent
- State.
3. The learned APP made available for perusal the jail remarks. The convict is in jail after being punished for offence under Sections 302, 143, 147, 148, 149, 324 and 323 of the Indian Penal Code and under Section 135 of the Bombay Police Act, with life imprisonment, in Sessions Case No.58 of 2009 vide order dated 24.02.2011. He is in jail for one year, seven months and six days. He has not enjoyed any temporary bail, furlough leave and parole leave so far. For the first time, he will be out of jail, if application will be granted. Learned APP Mr. Patel requests this Court that in the event, the Hon'ble Court is inclined to grant this application, some stringent conditions may be imposed.
4. Taking into consideration the jail remarks, there is nothing adverse recorded. Hence, application is allowed. The applicant is, therefore, 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 of Rs.5,000/- (Rupees Five Thousand Only) before the Jail Authorities on certain conditions that he shall;
a) not leave the State of Gujarat.
b) not indulge in any illegal activity.
c) surrender before the Jail Authorities in time.
d) report to the nearest police station on every alternate day.
e) shall not misuse the liberty.
5. Rule is made absolute.
6. Registry is directed to communicate this order to the Jail Authority concerned, forthwith.
(Ravi R. Tripathi, J.) #MH Dave Top