Gujarat High Court High Court

Ashik vs State on 27 September, 2011

Gujarat High Court
Ashik vs State on 27 September, 2011
Author: Z.K.Saiyed,
  
 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