Gujarat High Court High Court

Pratik vs State on 4 June, 2010

Gujarat High Court
Pratik vs State on 4 June, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5776/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5776 of 2010
 

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


 

PRATIK
RAMESHCHANDRA SHAH (UNDER TRIAL PRISONER, THRO' - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=========================================================
Appearance : 
MS
KRISHNA U MISHRA for
Applicant 
MR RC KODEKAR ADDL PUBLIC PROSECUTOR for
Respondent 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 04/06/2010 

 

 
 
ORAL
ORDER

The
applicant-under trial Prisoner has approached this Court seeking
temporary bail on account of hospitalization of his mother, who is
said to have been ailing and requires medical attention. The
certificate in support of this submission issued by Chandra-mani
Hospital is produced.

Shri
R.C. Kodekar, learned APP appearing for respondent State submitted
that offense alleged against the applicant is serious and fraud to
the tune of Rs.11 crore is alleged and as this accused had never
been released on temporary bail, there is all likelihood that he
might misuse the liberty so granted. Moreover, the cause shown does
not seems to be so serious a cause so as to entitle him for positive
consideration for releasing him on temporary bail.

This
Court is of the view that Shri Kodekar is justified in making
submission. However, the accused prisoner be given permission to
visit the ailing mother under police escort. The temporary bail
application is rejected with aforesaid observation. The jail
authority is directed that the police escort be provided to the
prisoner only for one day so as to visit the ailing mother and the
said day be selected by the prisoner and if it is possible to
provide escort then he may be permitted to visit his mother.

With
aforesaid observations, the temporary bail application is rejected.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top