Gujarat High Court High Court

Jashiben vs State on 21 January, 2011

Gujarat High Court
Jashiben vs State on 21 January, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/583/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 583 of 2011
 

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

JASHIBEN
@ AMRATBEN GANPATBHAI DABHI & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR TEJAS M
BAROT for
Applicant(s) : 1 - 2. 
Mr Kartik Pandya, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/01/2011 

 

 
 
ORAL
ORDER

Heard
the learned Advocates for the parties.

When
the matter is called out, Mr Tejas Barot, learned Advocate for the
applicants has placed a note with a prayer that mother of applicant
No.1, -Fuliben Pashabhai Chauhan, resident of Gothaj, Taluka
Mehmadabad expired on 20.1.2011 and cremation and other rituals as
per Hindu religion are likely to take place today in the evening or
tomorrow morning and, therefore, she may be granted temporary bail by
imposing suitable conditions.

Learned
APP, however, is unable to seek instructions about the above
aspects.

Considering
the facts and circumstances of the case and the note is placed by
learned Advocate for the applicants stating the facts as above, by
imposing suitable conditions, I am inclined to grant temporary bail
for a period of three days to accused No.1-Jashiben @ Amratben
Ganpatbhai Dabhi on following conditions:

Applicant
No.1 is in judicial custody in District Jail, Nadiad. The Jail
Superinendent, Nadiad is directed to release applicant No.1 for
three days on her furnishing a security in the sum of Rs. 5000/- in
cash and by deputing two women constables/Head constables for escort
of the applicant No.1, she may be permitted to attend the cremation
ceremony of her mother. Upon completion of three days, the applicant
shall surrender before the jail authority in time.

The
Applicant shall deposit the amount of Rs.5,000/- towards the cost of
the escort with the Jail Superintendent, Direct service today is
permitted. S.O to 25.1.2011.

[ANANT
S. DAVE, J.]

msp

   

Top