Gujarat High Court High Court

Bhagvanjibhai vs State on 10 June, 2011

Gujarat High Court
Bhagvanjibhai vs State on 10 June, 2011
Author: J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/CR.MA/7865/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


CRIMINAL
MISC.APPLICATION  No 7865 of 2011
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

BHAGVANJIBHAI
			@ BHAGABHAI SAVASHIBHAI JINJARIYA....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT....Respondent(s)
		
	

 

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

Appearance:
 

MR
BM MANGUKIYA as ADVOCATE for the Applicant(s) No. 1
 

MS
BELA A PRAJAPATI as ADVOCATE for the Applicant(s) No. 1
 

MR
JK SHAH APP for the RESPONDENT(s) No. 1
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE J.B.PARDIWALA
			
		
	

 


 

 


Date
: 10/06/2011
 


 

 


ORAL
ORDER

1. Rule.

Mr. J.K. Shah learned APP waives service of rule on behalf of the
respondent.

2. This
is an application by the accused, an under-trial prisoner, of C.R.
No.II-3092/2010 registered with Chotila Police Station for offence
punishable u/s.5 of the Immoral Traffic Act.

3. Temporary
bail has been prayed for on the ground that the wife of the
accused-applicant, Manjuben, has been hospitalized at Pandit Deen
Dayal Upadhyan Medical College & Hospital, Rajkot on 06.06.2011.
She is a patient of heart problem. It appears that in the past also
on the ground of health problems of his wife, the accused-applicant
had been released on bail and has surrendered on time. Certificates
have been annexed along with this application.

4. Taking
into consideration the ground urged, the accused-applicant is ordered
to be released on temporary bail for a period of Fifteen Days
from his actual date of release on his furnishing a bond of
Rs.10,000/- [Rupees Ten thousand only] with a solvent surety of the
like amount. The accused-applicant shall surrender before the jail
authority immediately on expiry of the temporary bail period. Rule is
made absolute. Direct service permitted.

(J.B.PARDIWALA,
J.)

pravin/*

Page
2 of 2

   

Top