Gujarat High Court High Court

Dineshbhai vs State on 29 October, 2010

Gujarat High Court
Dineshbhai vs State on 29 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12816/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12816 of
2010 
=========================================================

 

DINESHBHAI
KARAMSIBHAI JALALPARA-UNDER TRIAL PRISONER, THRO' - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KRISHNA U MISHRA for
Applicant(s) : 1, 
MS MANISHA L SHAH APP for Respondent(s) : 1, 
MR
YN RAVANI for Respondent(s) : 2, 
None for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

Date
: 29/10/2010  
 
ORAL ORDER

1.
The present application has been filed by Surekhaben Dineshbhai
Jalalpara, wife of applicant, for grant of temporary bail for a
period of four weeks’ on the ground that wife of prisoner Dineshbhai
Karamsibhai Jalalpara is suffering from disease for which medical
certificate is produced. However, the certificate which is produced
at Annexure-B referred to coronary angiography on 26.10.2010.

2.
Copy was served to Mr.Ravani, learned advocate for C.B.I.

3.
Thereafter learned advocate Ms.Mishra has submitted another
certificate of Doctor which has been rescheduled on 03.11.2010.

4.
Learned advocate Mr.Ravani submitted that appropriate order may be
passed on humanitarian consideration.

5.
In view of facts and circumstances, the interest of justice would be
served if the present application is partly allowed for a period of
10 days’ with effect from actual date of release subject to the
conditions that he shall not abuse or misuse his liberty and shall
execute personal bond of Rs.10,000/- (Rupees Ten Thousand) with
simple surety of like amount before C.B.I. and on expiry of period of
his release he shall surrender before the jail authority.

6.
With the above direction, present application is partly allowed. Rule
is made absolute to the aforesaid extent. Direct Service is
permitted.

(RAJESH
H. SHUKLA, J.)

Amit

   

Top