Gujarat High Court High Court

Ilyas vs State on 17 October, 2011

Gujarat High Court
Ilyas vs State on 17 October, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14649/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14649 of 2011
 

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

 

ILYAS
KHALID JANAB (PATEL) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHARAT BHAVSAR for
Applicant(s) : 1, 
MS CHETNA SHAH, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 17/10/2011  
 
ORAL ORDER

Rule.

Learned APP waives service of Rule on behalf of the respondent –
State.

Applicant
has filed this application for grant of temporary bail for 30 days on
the ground of illness of his wife. The applicant’s wife is suffering
from disease Adenomyosis i.e. Thickening of Endometrium. The
operation is scheduled to be held on 20.10.2011. The ground stated in
the application seems to be genuine.

Accordingly,
this application is partly allowed. The prisoner Ilyas Khalid Janab
(Patel) is ordered to be released on temporary bail for the period
from 19.10.2011 to 30.10.2011 on his executing the personal Bond of
Rs.5,000/- before the Jail Authority and on usual terms. He
shall surrender with the jail authority on 31.10.2011 at 10:30. Rule
is made absolute to the aforesaid extent only. Direct service is
Permitted.

(Z.K.SAIYED,
J.)

kks

   

Top