Gujarat High Court High Court

Kalu vs State on 20 June, 2008

Gujarat High Court
Kalu vs State on 20 June, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/6561/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6561 of 2008
 

In


 

CRIMINAL
APPEAL No. 239 of 2003
 

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


 

KALU
SHANABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=======================================================
Appearance : 
THROUGH
JAIL for Applicant(s) : 1, 
MR SP
HASURKAR APP for Respondent(s) :
1-2, 
=======================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 20/06/2008 

 

ORAL
ORDER

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

Rule.

Learned A.P.P. Mr.S.P. Hasurkar waives service of rule on behalf of
the respondents.

This
application has been sent by the convict prisoner through jail
authority, wherein he has prayed for temporary bail for a period of
45 days mainly on the ground of medical treatment of his own. In
support of it, he has annexed with medical certificate issued by the
Medical Officer, Jail Dispensary, Central Prison, Vadodara along
with the application.

In
view of the medical certificate issued by the Medical Officer of
Jail Dispensary, Central Prison, Vadodara, the application is partly
allowed and the convict prisoner is ordered to
be released on temporary bail for a period of 20 (Twenty) Days
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.

(R.P.DHOLAKIA,
J.) (K.S.JHAVERI, J.)

/patil

   

Top