Gujarat High Court High Court

Shamji vs State on 29 October, 2010

Gujarat High Court
Shamji vs State on 29 October, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13157/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13157 of 2010
 

In


 

CRIMINAL
APPEAL No. 1337 of 2008
 

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

 

SHAMJI
DEVABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR KP RAVAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 29/10/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Rule.

Mr. K.P. Raval, learned APP waives notice of Rule.

The
present application has been submitted by the applicant-convict for
releasing him on temporary bail on the ground of treatment of his
wife who is suffering from psychic disease.

Medical
certificate has been produced and it also appears from the jail
report that earlier he was released and he has surrendered in time.
It appears that last, the convict was released on furlough in
December, 2009.

Hence,
considering the facts and circumstances, the convict be released on
temporary bail for a period of 2[Two] weeks from the date of actual
release on furnishing personal bond of Rs.5,000/- [Rupees Five
Thousand only] with the further direction that on expiry of the
period, he shall surrender to the jail authority.

The
application is allowed to the aforesaid extent. Rule is made
absolute.

Office
to intimate the jail authority.

[JAYANT
PATEL, J.]

[H.B.

ANTANI, J.]

pirzada/-

   

Top