Gujarat High Court Case Information System
Print
CR.MA/10751/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10751 of 2010
In
CRIMINAL
APPEAL No. 1177 of 2006
=========================================================
DEVJIBHAI
DAHYABHAI VALA, THRO' DAHIBEN DAHYABHAI VALA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HRIDAY BUCH for
Applicant(s) : 1,MR PARTHIV B SHAH for Applicant(s) :
1,PARTY-IN-PERSON for Applicant(s) : 1,
MR MAULIK G NANAVATI,
ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 16/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule.
Mr. Maulik G. Nanavati, learned APP waives notice of Rule.
The
present application has been preferred by the applicant-convict
through his mother Dahiben Dahyabhai Vala for releasing him on
temporary bail on the ground that his mother has to undergo surgery
of eye cataract.
Dahiben
Dahyabhai Vala, mother of the convict is present.
Considering
the facts and circumstances, the applicant-convict is released on
temporary bail for a period of 10[Ten] days from the date of his
release on personal bond of Rs. 5,000/- [Rupees Five Thousand only]
with further direction that he shall surrender with the jail
authority after expiry of the period.
The
application is allowed to the aforesaid extent. Rule is made
absolute.
Office
to intimate the jail authority.
[JAYANT
PATEL, J.]
[H.B.
ANTANI, J.]
pirzada/-
Top