Gujarat High Court Case Information System
Print
CR.MA/13491/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13491 of 2011
=========================================================
ASHIK
ABDULBHAI SHAIKH - THRO' SHAMINABEN A SHAIKH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1,
MS CHETNA SHAH, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 27/09/2011
ORAL ORDER
Rule. Ms.Chetna Shah,
learned APP waives service of rule on behalf of respondent –
State.
This
is an application preferred by wife of accused – Ashik A.
Shaikh praying for temporary bail for a period of 30 days on the
ground of wife’s operation of cervical erosion.
Heard Ms.Chetna Shah,
learned APP for the respondent State. Ms.Shah has vehemently opposed
the present application.
I have perused medical
papers. I deem it fit and proper to order release of the applicant
on temporary bail for a period from 30.9.2011 to 20.10.2011.
In
the facts and circumstances of the case the accused –
applicant is ordered to be released on temporary bail on his
furnishing personal bond of Rs.5,000/- (Rupees Five Thousand Only)
with the jail authority for a period from 30.9.2011 to 20.10.2011.
He shall surrender with the jail authority on 20.10.2011 before 5:30
p.m.. Rule made absolute to the aforesaid extent. Direct
service is permitted.
(Z.
K. SAIYED, J.)
kks
Top