Gujarat High Court High Court

Hayatkhan vs State on 1 June, 2011

Gujarat High Court
Hayatkhan vs State on 1 June, 2011
Author: B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/CR.MA/7351/2011
	                                                                    
	                           ORDER

 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


CRIMINAL
MISC.APPLICATION  No 7351 of 2011
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

HAYATKHAN
			ANVARKHAN MALEK....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT....Respondent(s)
		
	

 

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

Appearance:
 

MR
VA MANSURI as ADVOCATE for the Applicant(s) No. 1
 

MR
JK SHAH APP for the RESPONDENT(s) No. 1
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MS.JUSTICE B.M.TRIVEDI
			
		
	

 


 

 


Date
: 01/06/2011
 


 

 


ORAL
ORDER

1. Rule.

Learned A.P.P. Mr.J.K. Shah waives service of notice of Rule for the
respondent-State.

2. The
petitioner has moved the present application seeking his release on
temporary bail for a period of one month on the ground that he has
recently undergone bye-pass surgery and is required to take bed-rest,
as advised by the doctor.

3. It
has been submitted by learned advocate Mr.V.A. Mansuri for the
petitioner that earlier, the petitioner was granted temporary bail by
this Court as per the order dated 22.04.2011 passed in Criminal Misc.
Application No.5604 of 2011 and thereafter by order dated 12.05.2011
passed in Criminal Misc. Application No.6705 of 2011 and the present
application has been moved, as the petitioner is still not keeping
good health and he is advised complete bed rest, as per the
certificate annexed as Annexure ‘C’ of the application.

4. Considering
the submissions made by learned advocate Mr.Mansuri, more
particularly, the certificate at Annexure ‘C’ and the orders passed
by this Court, it transpires that the petitioner had undergone
bye-pass surgery on 22.10.2010. It further transpires that he is
still advised complete bed rest for some more time.

5. Considering
the said documents, the petitioner is directed to be released on
temporary bail for a period of 15 days on his furnishing personal
bond of Rs.10,000/- (Rupees Ten Thousand only) and surety of the like
amount. It is clarified that the petitioner shall surrender himself
to the jail authority on the 15th day of his such release,
without seeking any further extension of temporary bail. Rule is made
absolute to the aforesaid extent. Direct service is permitted.

(BELA
TRIVEDI, J.)

Hitesh

Page
2 of 2

   

Top