Gujarat High Court Case Information System
Print
CR.MA/9821/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9821 of 2011
=========================================================
MANOJ
KUNDANLAL JOSHI - THRO' SHARMISTHABEN K JOSHI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MS
KRISHNA U MISHRA for
Applicant(s) : 1,
Ms.Manisha Lavkumar, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/07/2011
ORAL
ORDER
1. The
applicant-undertrial prisoner has preferred this application on the
ground that widow mother of the prisoner aged around 67 years is
advised Hystrectomy and necessary medical certificate duly verified
by police authority is produced on record. However, the concerned
P.S.I., Rander Police Station, Surat has apprehended that the
applicant is involved in serious offences and may not be granted
temporary bail. However, considering over all facts and circumstances
and it is not in dispute that old widow mother aged around 67 years
of the prisoner is scheduled to be operated for Hystorectomy as per
medical certificate dated 6.7.2011 issued by the competent medical
officer of the hospital, I am inclined to consider his case for
releasing him on temporary for a period of two weeks.
2. Accordingly,
the applicant is ordered to be released on temporary bail for a
period of two weeks from the date of actual release on furnishing
personal bond of Rs.5000/- and surety of like amount to the
satisfaction of the jail authorities. On completion of the period of
temporary bail, he shall surrender to the jail authorities in time.
3. Rule
is made absolute to the aforesaid extent. Direct service is
permitted.
(
Anant S Dave, J )
srilatha
Top