Gujarat High Court High Court

Soyebbhai vs State on 14 May, 2010

Gujarat High Court
Soyebbhai vs State on 14 May, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4980/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4980 of 2010
 

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

SOYEBBHAI
YUSUFBHAI BHORANIYA-THRO' AMINBHAI Y BHORANIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

======================================
Appearance : 
MS
KRISHNA U MISHRA for Applicant(s) : 1, 
MR DG VYAS APP for
Respondent(s) : 1, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 14/05/2010  
 
ORAL ORDER

This
is an application preferred for temporary bail by the applicant in
connection with operation of his wife.

Considering
the averments made in the application as well as certificate dated
11.05.2010 issued by Ronak Hospital, I am of the view that applicant
deserves to be granted temporary bail for a period commencing from
15th May, 2010 to 20th May, 2010 on his
furnishing personal bond of Rs.5,000/- (Rupees Five Thousand Only)
on usual terms and conditions. The applicant shall mark his presence
between 9:00 a.m. and 11:30 a.m. every day before Patan City Police
Station.

The
certificate produced by Ronak Hospital is taken on record of the
case.

With
the above observation, application is partly allowed. Rule is made
absolute to the extent indicated hereinabove. Direct Service today
is permitted.

(H.B.ANTANI,
J.)

Amit/-

   

Top