Gujarat High Court Case Information System
Print
CR.MA/12816/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12816 of
2010
=========================================================
DINESHBHAI
KARAMSIBHAI JALALPARA-UNDER TRIAL PRISONER, THRO' - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Applicant(s) : 1,
MS MANISHA L SHAH APP for Respondent(s) : 1,
MR
YN RAVANI for Respondent(s) : 2,
None for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 29/10/2010
ORAL ORDER
1.
The present application has been filed by Surekhaben Dineshbhai
Jalalpara, wife of applicant, for grant of temporary bail for a
period of four weeks’ on the ground that wife of prisoner Dineshbhai
Karamsibhai Jalalpara is suffering from disease for which medical
certificate is produced. However, the certificate which is produced
at Annexure-B referred to coronary angiography on 26.10.2010.
2.
Copy was served to Mr.Ravani, learned advocate for C.B.I.
3.
Thereafter learned advocate Ms.Mishra has submitted another
certificate of Doctor which has been rescheduled on 03.11.2010.
4.
Learned advocate Mr.Ravani submitted that appropriate order may be
passed on humanitarian consideration.
5.
In view of facts and circumstances, the interest of justice would be
served if the present application is partly allowed for a period of
10 days’ with effect from actual date of release subject to the
conditions that he shall not abuse or misuse his liberty and shall
execute personal bond of Rs.10,000/- (Rupees Ten Thousand) with
simple surety of like amount before C.B.I. and on expiry of period of
his release he shall surrender before the jail authority.
6.
With the above direction, present application is partly allowed. Rule
is made absolute to the aforesaid extent. Direct Service is
permitted.
(RAJESH
H. SHUKLA, J.)
Amit
Top