Gujarat High Court High Court

Iqbalbhai vs State on 19 July, 2011

Gujarat High Court
Iqbalbhai vs State on 19 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9511/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9511 of 2011
 

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


 

IQBALBHAI
ALUBHAI VORA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
CHIRAG H PAREKH for
Applicant(s) : 1, 
MRS. MANISHA L. SHAH, ADDL. PUBLIC PROSECUTOR
for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 19/07/2011 

 

 
 
ORAL
ORDER

This
application is preferred by the applicant-under trial prisoner to
grant temporary bail on the ground that the wife of the applicant
needs medical check up with regard to lumbar scoliosis with
convexity to left side, as found in the X-Ray report and she is also
advised to undergo MRI Scan. Besides, the applicant has three sons,
out of which one son is physically challenged by 75% disability and
who is also affected by Polio.

Considering
the above circumstances, it is submitted that the applicant be
enlarged on temporary bail.

I
have perused the application and medical reports. I am persuaded to
grant temporary bail to the applicant-under trial prisoner for a
period of ten
(10) days, on furnishing a
personal bond of Rs.2,000/= (Rupees Two Thousand Only), from the
date of his release, on the usual terms and conditions and subject
to the satisfaction of the jail authorities, so that the wife of the
applicant may go for better medical check up including MRI and on
completion of the period of temporary bail, the applicant shall
surrender in time before the jail authority.

With
the aforesaid observation and direction, this application stands
disposed of. Direct Service is permitted.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top