Gujarat High Court Case Information System
Print
CR.MA/8082/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8082 of 2008
In
CRIMINAL
APPEAL No. 613 of 2004
=========================================================
KARSAN
LAXMAN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR SP HASURKAR, APP for Respondent(s) :
1-2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 30/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
Rule.
Mr.S.P.Hasurkar, learned APP waives service of notice of rule on
behalf of the opponents.
The
convict prisoner has sent this application through jail authority
to release him on temporary bail in connection with the medical
treatment of his wife.
Looking to the facts and circumstances including the period of sentence already undergone by the convict and also the fact that when he was released on temporary bail as well as on furlough, he surrendered in time without misusing his liberty, the convict is required to be released on temporary bail in connection with the treatment of his wife.
This application is accordingly allowed. The convict prisoner is ordered to be released on temporary bail for a period of 15 days from the date of his release on the convict 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.
(R.P.DHOLAKIA,J.)
(K.S.JHAVERI,J.)
radhan/
Top