Gujarat High Court Case Information System
Print
CR.MA/11605/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11605 of 2011
=========================================
UDAY
@ LALO S/O YASHVANTBHAI VYAS - THRO' SAPNABEN UDAY @ - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MS SANDHYA NATANI for PARTY-IN-PERSON
for Applicant(s) : 1,
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/08/2011
ORAL
ORDER
Rule.
Learned APP, waives service of rule on behalf of respondent-State.
Ms.
Sandhya Natani, learned advocate appointed as amicus to this Court to
assist submits that the applicant-under trial prisoner has preferred
this application on the ground that father of the applicant is
undergoing the treatment for Cancer and now he is hospitalized and
needs attendance and care by a close relative and except wife of the
applicant who is without any financial recourses is left with no
option but to approach this Court seeking temporary bail.
On
perusal of the medical report along with certificates reveal that
medical treatment recommended by the experts in the field needs to be
administered and monitored for a long period and, therefore, the
presence of the applicant under trial prisoner is necessary.
Considering
overall facts and circumstances including all the medical reports
pertaining to ailment of father of the under trial prisoner, I am
inclined to consider this case for temporary bail so that father of
the applicant who is hospitalized in Gujarat Cancer and Research
Institute (M.P. Shah Cancer Hospital), Ahmedabad, can be properly
treated, is granted temporary bail for a period of three weeks from
the date of his release on furnishing a personal bond of Rs.2,000/-
(Rupees Two Thousand Only) on satisfaction of the jail authority on
usual terms and conditions. Upon completion of the said temporary
period, he shall surrender before the jail authorities.
Application
is disposed of.
Rule
is made absolute accordingly.
Direct
service is permitted.
[ANANT
S. DAVE, J.]
//smita//
Top