Gujarat High Court Case Information System
Print
CR.MA/10843/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10843 of 2011
=========================================
SANJAYSINH
PRATAPSINH SINDHA - THRO' PARULBEN S SINDHA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
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
: 04/08/2011
ORAL
ORDER
Rule.
Learned APP, waives service of rule on behalf of respondent-State.
This
application is preferred by the applicant-convict through his wife
for temporary bail on the ground that son aged around 3 years Yasraj
Sindha is admitted for febrile convulsion with meningitis and, for
which, presence of the applicant for arranging finance is necessary.
It is submitted that no other elderly member is their in the family
except the wife of the applicant-convict to take care of their son.
Considering
the certificate dated 27.7.2011 issued by In-charge Medical Officer
of Shaishav Nursing Home, Panigate, Baroda, about ailment of the son
of the applicant, I am inclined to grant 15 days of temporary bail
from the date of his release on furnishing a personal bond of
Rs.2,000/- to the satisfaction of the jail authority with an
additional condition that applicant shall mark his presence once in a
week at Vaghodiya Police Station. On completion of the temporary
period, the applicant shall report to the jail authority in time.
Rule
is made absolute to the above extent.
Direct
service today is permitted.
[ANANT
S. DAVE, J.]
//smita//
Top