Gujarat High Court High Court

Chandubhai vs State on 12 May, 2011

Gujarat High Court
Chandubhai vs State on 12 May, 2011
Author: J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6703/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6703 of 2011
 

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

 

CHANDUBHAI
DEVJIBHAI DARJI - THRO' BABUBHAI DEVJIBHAI DARJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AFTABHUSEN ANSARI for
Applicant(s) : 1,MR AMINKHAN A BHATTI for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 12/05/2011 

 

 
 
ORAL
ORDER

Rule.

Mr. R.C. Kodekar, learned APP waives service of Rule on behalf of the
opponent State.

This
is an application for temporary bail on the ground of sickness of
mother of the accused in connection with the offence registered with
Udhna police station, Surat vide CR No. I 306 of 2008.

It
is submitted that the mother of the accused aged about 85 years is
suffering from certain ailments and she has been advised to be
admitted in hospital for treatment. The accused is hailing from very
poor strata of society and needs to arrange for funds to get his
mother treated.

Papers
as regards ailment of the mother are on record. It also appears that
earlier, accused was enlarged on temporary bail on two occasions on
the ground of his mother’s ailment and has surrendered in time.

Having
regard to the facts and circumstances of the case, the accused is
ordered to be released on temporary bail for a period of two weeks
from the date of his release on his executing a bond of Rs.15,000/-
[Rupees Fifteen Thousand only] before the jail authority. The
applicant was not living where his mother is residing and therefore,
he shall mark his presence at Patan Town Police Station on every
alternate day. He shall not leave the city of Patan during the period
of his temporary bail and shall surrender before the jail authority
in time on expiry of period of temporary bail.

The
application is partly allowed. Rule is made absolute to the aforesaid
extent.

[J.B.PARDIWALA,
J.]

pirzada/-

   

Top