Gujarat High Court High Court

Karsan vs State on 3 March, 2011

Gujarat High Court
Karsan vs State on 3 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2741/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2741 of 2011
 

In


 

CRIMINAL
APPEAL No. 2856 of 2008
 

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

 

KARSAN
VISABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR JK SHAH, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 03/03/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

1. The present application is filed
through jail praying for 20 days temporary bail for treatment of the
wife of the applicant-convict.

2. RULE. Mr.J.K.Shah, learned
APP, waives service of Rule on behalf of the respondent-State.

3. Earlier, the applicant-convict has
enjoyed two furlough. He was also released on temporary bail for a
period of 21 days on account of his own treatment for prostate. One
of his co-accused has absconded from furlough on 22.07.2009, but
thereafter, the present applicant-convict was granted temporary bail
for his own treatment. This time, the applicant-convict has asked
for temporary bail for treatment of his wife, who is reported to be
anemic, for which medical papers are also enclosed.

4. For the contents of the
application, the application is allowed. The applicant-convict
ordered to be released on temporary bail for a period of
20 days from the date of his release in Criminal Appeal No.2856 of
2008 pending before this Court, on his executing a personal bond of
Rs.5,000/- (Rupees Five Thousand Only) to the satisfaction of the
Jail authorities.

5. The
applicant shall surrender to the Jail authorities on expiry of the
temporary bail period.

6. Rule
is made absolute.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top