Gujarat High Court High Court

Ketan vs State on 30 September, 2011

Gujarat High Court
Ketan vs State on 30 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13906/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13906 of 2011
 

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

 

KETAN
MALJI DESAI - THRO' JIVIBAHEN M DESAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Applicant(s) : 1, 
MR KL PANDYA, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 30/09/2011  
 
ORAL ORDER

Rule. Mr. K.L.Pandya,
learned APP waives service of rule on behalf of respondent –
State.

This
is an application preferred by mother of – Ketan M. Desai
arrested in connection with CR No.I-184 of 2011 registered with Sola
Police Station praying for temporary bail for a period of 30 days on
the ground of medical treatment of accused son.

I have perused papers. I
deem it fit and proper to order release of the applicant on
temporary bail for a period of 15 (fifteen) days from actual date of
release.

In
the facts and circumstances of the case the accused –
applicant is ordered to be released on temporary bail on his
furnishing personal bond of Rs.5,000/- (Rupees Five Thousand Only)
with the jail authority for a period of 15 (fifteen) days from
actual date of release. He shall surrender with the jail authority
on expiry of temporary bail period. Rule made absolute to the
aforesaid extent. Direct service is
permitted.

(Z.

K. SAIYED, J.)

kks

   

Top