Gujarat High Court Case Information System
Print
CR.MA/3605/2008 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3605 of 2008
In
CRIMINAL
APPEAL No. 2197 of 2005
=========================================================
NAGARJI
DHULAJI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MS
ARCHANA RAVAL, APP, for
Respondent(s)
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/03/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. Rule.
Mr. H.L. Jani, learned APP, waives service of rule.
2. The
applicant-convict has prayed for temporary bail for his own medical
treatment. We have gone through the application wherein the applicant
has narrated the detailed reasons for grant of temporary bail. We
have no reason to disbelieve the reasons stated by the applicant in
the application.
3. In
view of the particular facts and circumstances of the case, this
application is allowed. The applicant-convict is ordered to be
released on temporary bail for a period of five days from the date
of his release on his executing personal bond in the sum of
Rs.5000/- (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 accordingly.
[R.P.
DHOLAKIA, J.]
[K.S.
JHAVERI, J.]
ar
Top