IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 10881 of 2004
in
CRIMINAL APPEALNo 859 of 2001
--------------------------------------------------------------
MEHMOODMIYA ALIAS MULLA NURUULLA SHAIKH THRO' RUKSANA
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
PARTY-IN-PERSON for applicant No. 1
MR MHM SHAIKH for applicant No. 1
MR RC KODEKAR, APP for Respondents
--------------------------------------------------------------
CORAM : HON'BLE MR.JUSTICE KSHITIJ R.VYAS
and
HON'BLE MR.JUSTICE AKSHAY H.MEHTA
Date of Order: 29/11/2004
ORAL ORDER
(Per : HON’BLE MR.JUSTICE AKSHAY H.MEHTA)
Rule. Mr.R.C.Kodekar, learned APP waives service.
The wife of the convict prisoner, Mahmoodmiya Alias
Mulla Shaikh has applied for temporary bail of her husband.
The application is filed on the ground that her son is
required to be operated upon. In support of her say, she
has produced the medical record of V.S.Hospital, which
confirms this fact.
We have perused the jail record of the convict
prisoner. In the circumstances, we direct that the jail
authorities shall release the convict prisoner on temporary
bail for a period of fifteen days from the date of his
release on his executing a personal bond in sum of Rupees
Two thousand only before the jail authorities on usual terms
and conditions and on a further condition that he shall mark
his presence at Vejalpur Police Station on each Saturday any
time between 11.00 a.m. and 5.00 p.m. He shall surrender
to the custody after the expiry of the temporary bail
period. Rule is made absolute.
(Kshitij R.Vyas, J.)
Sreeram.(Akshay H.Mehta, J.)