Gujarat High Court
Ashok vs State on 16 July, 2012
Author: R.Tripathi
Bench: Ravi R.Tripathi, Paresh Upadhyay
Gujarat High Court Case Information System
Print
CR.MA/10220/2012 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10220 of 2012
In
CRIMINAL
APPEAL No. 399 of 2007
=========================================================
ASHOK
@ HASMUKH PUNAMCHAND CHHOVALA - THRO' TRIGUNABEN H CHH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SATYAM Y CHHAYA for
Applicant(s) : 1,MR HARNISH V DARJI for Applicant(s) :
1,PARTY-IN-PERSON for Applicant(s) : 1,
Mr. Pujari APP for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE PARESH UPADHYAY
Date
: 16/07/2012
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI) The present application is filed by the convict through his wife seeking temporary bail for a period of 60 days so as to execute a sale-deed of his property which is in his name.
Rule.
Learned APP,Mr.Pujari, waives service of rule on behalf of respondent-State.
Learned APP invited attention of the Court to jail remarks.
The convict is undergoing life imprisonment for offence under Sections 302, 148, 149, 34, 323 and 324 of Indian Penal Code in Sessions Case No.223 of 1993. He was convicted by judgment and order dated 29.1.2007.
By now, he has undergone 5 years, 2 months and 7 days.
He has enjoyed 5 temporary bails, 2 furlough leaves and 1 parole and every time, he reported in time.
For the contents of the application, the same is allowed. The convict is ordered to be released on temporary bail for a period of 30 days from the date of his release on his executing a personal bond of Rs.5,000/- (Rupees Five Thousand Only) to the satisfaction of the Jail authorities.
The convict 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.) (PARESH UPADHYAY, J.) (ashish) Top