Gujarat High Court High Court

Ratilal vs State on 4 October, 2011

Gujarat High Court
Ratilal vs State on 4 October, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14007/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14007 of 2011
 

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


 

RATILAL
RAGHAVJIBHAI SURANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

======================================
 
Appearance
: 
MR
EE SAIYED for Applicant(s) : 1, 
MS CM SHAH ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1, 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

				Date
: 04/10/2011 

 

 
ORAL
ORDER

Rule.

Learned APP Ms. Shah waives service of Rule on behalf of the
respondent – State.

This
application is preferred by the applicant with a prayer to grant him
temporary bail for a period of 6 weeks on the ground of medical
treatment of his wife.

I
have perused the application and I have also perused the medical
certificate. In view of the above circumstances, present application
stands allowed partly. The applicant is ordered to be released on
temporary bail for a period commencing from 5.10.2011 to 15.10.2011
upon
furnishing a personal bond of Rs.5,000/- (Rupees five thousand only)
before the concerned Jail Authority,
on usual terms and conditions and the applicant shall
surrender on 15.10.2011 at 5:30 p.m. before the jail
Authority. Rule is made absolute to the aforesaid extent. D.S.
permitted.

(Z.K.SAIYED,J.)

ynvyas

   

Top