Gujarat High Court High Court

Bhikabhai vs State on 17 September, 2010

Gujarat High Court
Bhikabhai vs State on 17 September, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10429/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10429 of 2010
 

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

BHIKABHAI
MANIBHAI PRAJAPATI & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

======================================
Appearance : 
MS
SANDHYA D NATANI for Applicant(s) : 1 - 2. 
MS MINI NAIR APP for
Respondent(s) : 1, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH 
			
			 

H.SHUKLA
		
	

 

 
 


 

Date
: 17/09/2010  
 
ORAL ORDER

The
present application has been filed by the applicants for grant of
temporary bail for a period of 20 days’ under section 439 of the
Code of Criminal Procedure, 1973, on the ground of illness of
father.

The
applicants accused are charged with having committed offences under
sections 306 and 114 of Indian Penal Code for which First
Information Report bearing I-C.R.No.12 of 2010 has been registered
with Naroda Police Station.

Heard
learned advocate Ms.Sandhya Nathani and learned APP Ms.Nair.

Learned
APP Ms.Nair placing on record the communication received from the
Superintendent of Police, Mahesana submitted that the father of the
applicants was hospitalized and treated at Lions Hospital at
Mahesana.

Having
heard learned counsel Ms.Nathani for the applicant and learned APP
Ms.Nair and considering fax message submitted by learned APP on
record, present application deserves to be partly allowed and it is
accordingly allowed.

The
applicants are ordered be released on temporary bail for a period of
15 days’ from the date of their actual release on executing personal
bond of Rs.5,000/- (Rupees Five Thousand Only) each before the jail
authority. The applicants shall surrender themselves before the jail
authority on expiry of period of their released on temporary bail.

Rule
is made absolute to the aforesaid extent. Direct Service is
permitted.

[RAJESH
H. SHUKLA, J.]

Amit

   

Top