Gujarat High Court Case Information System
Print
CR.MA/2589/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2589 of 2011
=============================================
SANJAY
@ PANCHYA SHANKAR CHANGLE-UNDER TRIAL PRISONER NO.33 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
PARTY-IN-PERSON for
Applicant(s) : 1,
MR AJ DESAI ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 03/03/2011
ORAL
ORDER
This
application is preferred by the applicant-convict through his wife
for grant of temporary bail for a period of 20 days on the ground
that wife of the applicant has to undergo hystrectomy and a
certificate dated 17.2.2011 is issued by the qualified surgeon and is
annexed herewith.
Considering
the overall aspects and the medical report along with the certificate
furnished in the application and submissions made by the wife who
appears in person, I am inclined to grant 10 days of temporary bail
to the accused from the date he is enlarged. The applicant convict
shall furnish a bond of Rs.2,000/- to the satisfaction of jail
authority and shall surrender on completion of period of 10 days.
Application
is disposed of accordingly.
[ANANT
S. DAVE, J.]
//smita//
Top