Gujarat High Court High Court

Ahmad vs State on 21 December, 2010

Gujarat High Court
Ahmad vs State on 21 December, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15490/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15490 of 2010
 

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


 

AHMAD
SAEED ALIAS SAEED CHIKA ABDUL RAJAK SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=================================================
 
Appearance : 
MS
SUBHADRA G PATEL for Applicant(s) : 1, 
MR KARTIK PANDYA APP for
Respondent(s) : 1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 21/12/2010 

 

ORAL
ORDER

Heard
learned advocate for the applicant.

This
application for grant of temporary bail is preferred by the applicant
on the ground that gall-bladder operation of his wife is scheduled
on 23.12.2010. In support the above submission, the applicant has
produced on record medical certificate dated 16.12.2010.

Learned
APP has also received a communication dated 16.12.2010 from the
office of the Joint Commissioner of Police (Administration), Surat
City, which confirms about ailment of the applicant and need for
operation.

Considering
the above aspect and medical report about ailment of the wife of the
applicant, I am inclined to grant temporary bail to the applicant for
a period of 10 days from 23.12.2010 and on completion of period of 10
days, the applicant shall surrender before the jail authority. The
applicant is ordered to be enlarged on bail for the above period on
his furnishing personal bond of Rs.2,000/- to the satisfaction of the
jail authority.

Accordingly,
this application is allowed.

Direct
service is permitted.

[Anant
S. Dave, J.]

*pvv

   

Top