Gujarat High Court Case Information System
Print
CR.MA/10429/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10429 of 2010
======================================
BHIKABHAI
MANIBHAI PRAJAPATI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
======================================
Appearance :
MS
SANDHYA D NATANI for Applicant(s) : 1 - 2.
MS MINI NAIR APP for
Respondent(s) : 1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH
H.SHUKLA
Date
: 17/09/2010
ORAL ORDER
The
present application has been filed by the applicants for grant of
temporary bail for a period of 20 days’ under section 439 of the
Code of Criminal Procedure, 1973, on the ground of illness of
father.
The
applicants accused are charged with having committed offences under
sections 306 and 114 of Indian Penal Code for which First
Information Report bearing I-C.R.No.12 of 2010 has been registered
with Naroda Police Station.
Heard
learned advocate Ms.Sandhya Nathani and learned APP Ms.Nair.
Learned
APP Ms.Nair placing on record the communication received from the
Superintendent of Police, Mahesana submitted that the father of the
applicants was hospitalized and treated at Lions Hospital at
Mahesana.
Having
heard learned counsel Ms.Nathani for the applicant and learned APP
Ms.Nair and considering fax message submitted by learned APP on
record, present application deserves to be partly allowed and it is
accordingly allowed.
The
applicants are ordered be released on temporary bail for a period of
15 days’ from the date of their actual release on executing personal
bond of Rs.5,000/- (Rupees Five Thousand Only) each before the jail
authority. The applicants shall surrender themselves before the jail
authority on expiry of period of their released on temporary bail.
Rule
is made absolute to the aforesaid extent. Direct Service is
permitted.
[RAJESH
H. SHUKLA, J.]
Amit
Top