Gujarat High Court Case Information System
Print
CR.MA/3590/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3590 of 2010
=========================================================
JAIVIRSINH
INDRAVIJAYSINH RANA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1,
MR DEVANG VYAS, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 12/04/2010
ORAL
ORDER
Heard
the learned counsel of both the sides. Considering the averments made
in the application as well as on perusal of the annexures which are
produced along with the application, I am of the view that the
applicant deserves to be granted temporary bail from 13.4.2010 from
10,00 a.m. to 22.4.2010 till 06.00 p.m. in order to enable him to
have post operative treatment, upon
furnishing a personal bond of Rs.5,000/- (Rupees five thousand only)
before the concerned Superintendent, Surendranagar Jail and on the
conditions that:-
[a] he shall surrender
before the jail authorities upon completion of the aforesaid period.
[b] he shall not leave
the State of Gujarat.
Rule is made absolute
to the extent indicated above. Direct
service is permitted today.
[H.B.ANTANI,
J.]
mrpandya
Top