Shiraj vs State on 20 June, 2008

0
30
Gujarat High Court
Shiraj vs State on 20 June, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/6640/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6640 of 2008
 

In


 

CRIMINAL
APPEAL No. 579 of 2007
 

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

 

SHIRAJ
AHMED KAMARUDDIN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
Mr Ashish Desai, Addl.PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 20/06/2008 

 

ORAL
ORDER

Heard
the learned APP for the respondent-State.

1. The
present petitioner, convict-prisoner has filed this application
through jail for releasing him on temporary bail for the purpose of
providing medical treatment to his mother and wife who are seriously
ill. This court has gone through the medical papers along with the
application. In past whenever he was released, he surrendered in
time before the jail authority. His past conduct is also good.

2. In
view of the above, this application is partly allowed. The
convict-prisoner is ordered to be released for 20 days on his
furnishing a personal bond in the sum of Rs.2000/- with like amount
of surety before the trial court. He shall not leave the limits of
the State of Gujarat during this period. He shall surrender
immediately on completion of the temporary bail granted to him
before the jail authority. He will also not misuse his liberty
during the period of temporary bail.

[M.D.

SHAH, J.]

msp

   

Top

LEAVE A REPLY

Please enter your comment!
Please enter your name here