Gujarat High Court Case Information System
Print
CR.MA/11260/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11260 of 2007
In
CRIMINAL
APPEAL No. 148 of 2007
=======================================================
YUSUF
ADAM - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,
MR HL JANI APP for Respondent(s) :
1-2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/10/2007
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Learned A.P.P. Mr.H.L. Jani waives service of notice of rule on
behalf of the respondents.
This
application has been sent by the convict prisoner through jail
authority, wherein he has prayed for temporary bail for a period of
30 days mainly on the ground of medical treatment of his wife. In
support of it, he has annexed the Medical Officer, Community Health
Centre, Mangrol, District : Junagadh along with the application.
We
have gone through the application sent by the convict prisoner
through jail authority. Looking to the physical condition of the
wife of the convict prisoner, presence of the convict is required
and, hence, he is required to be released on temporary bail.
Under
the circumstances, the application is partly allowed and the
applicant/convict prisoner is ordered to be released on temporary
bail for a period of 1 (One) Week from the date of his
release on his 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.)
/patil
Top