Gujarat High Court Case Information System
Print
CR.MA/6640/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6640 of 2008
In
CRIMINAL
APPEAL No. 579 of 2007
=========================================================
SHIRAJ
AHMED KAMARUDDIN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
Mr Ashish Desai, Addl.PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 20/06/2008
ORAL
ORDER
Heard
the learned APP for the respondent-State.
1. The
present petitioner, convict-prisoner has filed this application
through jail for releasing him on temporary bail for the purpose of
providing medical treatment to his mother and wife who are seriously
ill. This court has gone through the medical papers along with the
application. In past whenever he was released, he surrendered in
time before the jail authority. His past conduct is also good.
2. In
view of the above, this application is partly allowed. The
convict-prisoner is ordered to be released for 20 days on his
furnishing a personal bond in the sum of Rs.2000/- with like amount
of surety before the trial court. He shall not leave the limits of
the State of Gujarat during this period. He shall surrender
immediately on completion of the temporary bail granted to him
before the jail authority. He will also not misuse his liberty
during the period of temporary bail.
[M.D.
SHAH, J.]
msp
Top