Gujarat High Court High Court

Ghanshyam vs State on 6 September, 2011

Gujarat High Court
Ghanshyam vs State on 6 September, 2011
Author: R.P.Dholakia, Honourable Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/1940/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1940 of 2006
 

In


 

CRIMINAL
APPEAL No. 296 of 2002
 

 
========================================================
 

GHANSHYAM
TALASHIBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

======================================================== 
Appearance
: 
THROUGH JAIL for Applicant(s) :
1,				  MR PN BAVISHI for Applicant(s) : 1, 
MS NV JOSHI APP for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
========================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.S.DAVE
		
	

 

 
 


 

Date
: 01/03/2006 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Rule.

Learned A.P.P. Mr. N.V Joshi waives service of Rule on behalf of the
respondents.

The
convict prisoner has sent one application through jail authority,
wherein he has prayed for temporary bail for a period of 60 days
mainly on the ground of medical treatment of his own. He has annexed
the medical opinion along with the present application.

Jail
record shows that in past also, the convict prisoner has been
released on temporary bail and has also enjoyed furlough leave. He
has not misused his liberty and surrendered in time. His jail record
is also good.

In
view of the aforesaid facts and circumstances, the application is
allowed and the convict prisoner is ordered to
be released on temporary bail for a
period of three weeks from the date of his release on his 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. Direct service is
permitted.


 
	 



 
	 

 

				(R.P.DHOLAKIA,
J.)	   (A.S.DAVE, J.)
 


/patil

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top