Gujarat High Court Case Information System
Print
CR.MA/1940/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1940 of 2006
In
CRIMINAL
APPEAL No. 296 of 2002
========================================================
GHANSHYAM
TALASHIBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
========================================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1, MR PN BAVISHI for Applicant(s) : 1,
MS NV JOSHI APP for
Respondent(s) : 1,
None for Respondent(s) :
2,
========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE A.S.DAVE
Date
: 01/03/2006
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Learned A.P.P. Mr. N.V Joshi waives service of Rule on behalf of the
respondents.
The
convict prisoner has sent one application through jail authority,
wherein he has prayed for temporary bail for a period of 60 days
mainly on the ground of medical treatment of his own. He has annexed
the medical opinion along with the present application.
Jail
record shows that in past also, the convict prisoner has been
released on temporary bail and has also enjoyed furlough leave. He
has not misused his liberty and surrendered in time. His jail record
is also good.
In
view of the aforesaid facts and circumstances, the application is
allowed and the convict prisoner is ordered to
be released on temporary bail for a
period of three weeks 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. Direct service is
permitted.
(R.P.DHOLAKIA,
J.) (A.S.DAVE, J.)
/patil
Top