Gujarat High Court Case Information System
Print
CR.MA/24/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 24 of 2010
In
CRIMINAL
APPEAL No. 1427 of 2005
=========================================
HASANBHAI
KARIMBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR LB DABHI, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR. JUSTICE A.L.DAVE
and
HONOURABLE
MS. JUSTICE H.N.DEVANI
Date
: 12/01/2010
ORAL
ORDER
(Per :
HONOURABLE MR. JUSTICE A.L.DAVE)
1. The
applicant seeks temporary bail for providing treatment to his sister
who is visually impaired. The medical certificate indicates that the
impairment is 100% and the condition is non-progressive and is not
likely to improve and as such, there is no question of any further
treatment being provided to the sister of the applicant.
1.1 The
jail report indicates that on earlier occasion, when the applicant
was released on furlough, he absconded twice and was required to be
restored through police.
2. In
light of the above serious background of the case, we are not
inclined to entertain this application. The application stands
rejected.
(
A.L. Dave, J. )
(
Harsha Devani, J. )
hki
Top