Gujarat High Court High Court

Amit vs State on 7 September, 2010

Gujarat High Court
Amit vs State on 7 September, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10362/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10362 of 2010
 

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

 

AMIT
SUBHASHBHAI PUNJABI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HRIDAY BUCH for
Applicant(s) : 1, 
MS MINI NAIR APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

Date
: 07/09/2010 

 

ORAL
ORDER

1. The
present application has been filed by the applicant under Section 439
of the Code of Criminal Procedure for being released on temporary
bail for a period of 12 weeks on
the medical ground that the applicant is required to undergo a
surgery of kidney transplantation for which the medical papers are
also produced on record. The certificate of Muljibhai Patel
Urological Hospital at page 33 at Annexure G states that the
applicant is to be admitted on 12th
September, 2010 for the surgery which is scheduled on 13th
September, 2010. Therefore, learned advocate Mr.Hriday Buch for the
applicant has submitted that the present application may be allowed.

2. Learned A.P.P.

Ms.Mini Nair has, on verification, confirmed about the fact that the
applicant is required to undergo a surgery as stated in the
application.

3. In view of the
reasons stated in the application requesting for grant of temporary
bail on medical ground, the present application deserves to be
allowed.

4. Accordingly,
the application stands partly allowed. The applicant-accused is
ordered to be released on temporary bail for a period upto
03.10.2010 on
his executing a personal bond of Rs.5,000/- before the jail authority
subject to the conditions that he shall;

a. maintain
law and order;

b. not abuse the liberty
granted to him;

c. surrender his
passport to the concerned jail authority;

d. not leave Nadiad town
without prior permission of this Court.

5. The
applicant shall surrender to the jail authority on 04.10.2010.

6. Rule
is made absolute accordingly to the aforesaid extent. Direct service
is permitted.

(RAJESH
H.SHUKLA, J.)

Hitesh

   

Top