Gujarat High Court High Court

Karsan vs State on 30 June, 2008

Gujarat High Court
Karsan vs State on 30 June, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/8082/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8082 of 2008
 

In


 

CRIMINAL
APPEAL No. 613 of 2004
 

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

 

KARSAN
LAXMAN - 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
: 30/06/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

Rule.

Mr.S.P.Hasurkar, learned APP waives service of notice of rule on
behalf of the opponents.

The
convict prisoner has sent this application through jail authority
to release him on temporary bail in connection with the medical
treatment of his wife.

Looking to the facts and circumstances including the period of sentence already undergone by the convict and also the fact that when he was released on temporary bail as well as on furlough, he surrendered in time without misusing his liberty, the convict is required to be released on temporary bail in connection with the treatment of his wife.
This application is accordingly allowed. The convict prisoner is ordered to be released on temporary bail for a period of 15 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 to the aforesaid extent.

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

radhan/

   

Top