Gujarat High Court Case Information System
Print
CR.MA/11477/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11477 of 2007
In
CRIMINAL
APPEAL No. 453 of 2001
=========================================================
IRFAN
AHMED OLIYA,THRO'NILOFAR IRFAN OLIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for Applicant(s) : 1,
MS MS PANCHAL, APP for Respondent(s) :
1-2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 05/10/2007
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule. Ms.M.S.Panchal, learned APP waives service of rule on behalf of opponents.
This application has been filed by the applicant for releasing the convict on temporary bail for medical treatment of father of the convict. Learned APP has submitted the report of the jail authorities with documents which is ordered to be taken on record. In view of the positive report, this application is required to be allowed.
This application is accordingly allowed. The convict prisoner is ordered to be released on temporary bail for a period of fifteen days from the date of his release on the convict 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 only to the aforesaid extent.
(R.P.DHOLAKIA,J.)
(K.S.JHAVERI,J.)
radhan/
Top