Gujarat High Court Case Information System
Print
CR.MA/25/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 25 of 2010
In
CRIMINAL
APPEAL No. 724 of 2005
=========================================
DILIPJI
CHANDUJI.
Versus
STATE
OF GUJARAT & Another.
=========================================
Appearance :
Application
THROUGH JAIL.
Mr KL PANDYA, APP, for the
State.
None for Opponent
No.2.
=========================================
CORAM
:
HONOURABLE
Mr JUSTICE A. L. DAVE
and
HONOURABLE
Ms JUSTICE H. N. DEVANI
Date
: 18/01/2010
ORAL
ORDER
:-
Rule.
Learned Additional Public Prosecutor, Mr. Pandya, waives service on
behalf of the State.
The
applicant seeks temporary bail on the ground of ailment of his
mother, who has suffered brain haemorrhage. On verification, the
cause is found to be genuine. As per the applicant’s case, his
father has expired and his brother is too young to take care of their
mother. In this set of circumstances, we are inclined to entertain
this application in part.
The
application is partly allowed. The applicant is ordered to be
released on temporary bail for a period of two weeks from the date of
his release, on his executing a personal bond of Rs.2000/- before the
Jail Authorities and on condition that he shall not leave the State
and shall not indulge in any illegal activities during the period on
which he is on temporary bail. The applicant shall surrender to the
jail authorities, in time, on completion of the period of temporary
bail. Rule is made absolute accordingly.
Direct
service is permitted.
[
A. L. DAVE, J. ]
[ Ms H. N. PATEL, J. ]
gt
Top