Gujarat High Court Case Information System
Print
CR.MA/1821/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1821 of
2011
=========================================================
MILIND
PUSHPDANT KOTHARI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
SANDHYA D NATANI for
Applicant(s) : 1,
MR JK SHAH, ASST.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 14/02/2011
ORAL
ORDER
RULE.
Learned APP, waives service of notice of rule on behalf of the
respondent-State.
1. Learned
Counsel for the petitioner submitted that the petitioner is in jail
since 07.10.2009, during which time he has not been released on
temporary bail, at any point of time. Petitioner has no criminal
antecedents. Petitioner’s mother needs Knee Replacement Surgery.
Doctor’s certificate is produced on record.
2. Considering
the above aspects of the matter, the petitioner is ordered to be
released on temporary
bail for a period of TWO
WEEKS,
from the
date of his release, on his depositing a sum of Rs.10,000/-
with the JAIL
AUTHORITIES.
During the aforesaid period, on every MONDAY
of each week, the petitioner shall mark his PRESENCE
before the ODHAV
POLICE STATION, Ahmedabad.
Upon completion of the aforesaid period, the petitioner shall
surrender before the Jail Authorities, FORTHWITH.
Rule is made
absolute to the aforesaid extent.
(AKIL
KURESHI, J.)
Umesh/
Top