Gujarat High Court Case Information System
Print
CR.MA/6412/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6412 of 2008
In
CRIMINAL
APPEAL No. 132 of 2004
=========================================================
JUVANSINH
MABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR
HL JANI APP for
Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. Rule.
Mr. H. L. Jani learned APP waives service of rule.
2. This
is an application praying to release the convict ? prisoner on
temporary bail for a period of 90 days for getting necessary medical
treatment.
3. Heard
learned APP for the respondent ? State and perused the documents on
record. Considering the facts and circumstances of the case and the
jail record, the convict ? prisoner is ordered to be released on
temporary bail for a period of THIRTY DAYS from
the date of his release on his furnishing personal bond in the sum of
Rs.5,000/- [Rupees five thousand only] before the jail authority. On
expiry of the aforesaid period of temporary bail, the convict ?
prisoner shall surrender to the custody forthwith.
4. The
application stands disposed of accordingly. Rule is made absolute to
the aforesaid extent.
[R.
P. DHOLAKIA, J.] [K. S. JHAVERI, J.]
Pravin/*
Top