Gujarat High Court Case Information System
Print
CR.MA/13519/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13519 of 2008
In
CRIMINAL
APPEAL No. 882 of 2006
==========================================
MEHMBOOBKHAN
ALLARAKHAN THRO' JAYDAALIA LIYAKANT ALI
Versus
STATE
OF GUJARAT AND ANOTHER
==========================================Appearance
:
MS KRISHNA U
MISHRA for the Applicant
MS HANSA PUNANI, ADDL
PUBLIC PROSECUTOR for the
Respondents
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 20/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Rule.
MS Hansa
Punani, learned APP, waives service of rule for respondents.
The
applicant-convict has prayed for temporary bail on the ground of burn
injuries sustained by his brother.
In
the facts and circumstances of the case and looking to the mood of
the Court, the learned advocate does not press the application for
temporary bail. However, it is submitted by the learned advocate
that the convict may be permitted to visit the hospital.
Accordingly, in view of the particular facts and circumstances of the
case, it is directed that the jail authorities will permit the
accused to visit the hospital to see the condition of his brother so
long the patient (brother of the accused) is in hospital on every
Sunday, in custody.
The
bail application is dismissed with the aforesaid directions. Rule is
discharged. Direct service is permitted.
(BHAGWATI
PRASAD, J.)
(BANKIM
N.MEHTA, J.)
omkar
Top