Gujarat High Court High Court

Jaivirsinh vs State on 12 April, 2010

Gujarat High Court
Jaivirsinh vs State on 12 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3590/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3590 of 2010
 

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

 

JAIVIRSINH
INDRAVIJAYSINH RANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1, 
MR DEVANG VYAS, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 12/04/2010 

 

 
 
ORAL
ORDER

Heard
the learned counsel of both the sides. Considering the averments made
in the application as well as on perusal of the annexures which are
produced along with the application, I am of the view that the
applicant deserves to be granted temporary bail from 13.4.2010 from
10,00 a.m. to 22.4.2010 till 06.00 p.m. in order to enable him to
have post operative treatment, upon
furnishing a personal bond of Rs.5,000/- (Rupees five thousand only)
before the concerned Superintendent, Surendranagar Jail and on the
conditions that:-

[a] he shall surrender
before the jail authorities upon completion of the aforesaid period.

[b] he shall not leave
the State of Gujarat.

Rule is made absolute
to the extent indicated above. Direct
service is permitted today.

[H.B.ANTANI,
J.]

mrpandya

   

Top