Gujarat High Court High Court

Hasanbhai vs State on 12 January, 2010

Gujarat High Court
Hasanbhai vs State on 12 January, 2010
Author: A.L.Dave,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   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