Gujarat High Court Case Information System Print CR.MA/6512/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 6512 of 2008 In CRIMINAL APPEAL No. 96 of 2004 ========================================================= KARSHAN CHHITUBHAI - 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 30 days for the purpose of providing
necessary support to his family members.
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