Gujarat High Court Case Information System
Print
CR.MA/152/4908 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15249 of 2008
=========================================================
JAYCHAND
NAVINCHANDRA DHARAMSHI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
JAYSHREE C BHATT for
Applicant(s) : 1,
MR
NANAVATI, APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 28/11/2008
ORAL
ORDER
Heard
learned advocate Ms.J.C.Bhatt for the applicant and learned APP
Mr.M.G.Nanavati for respondent State.
2. Rule.
Mr.Nanavati, learned APP waives service of rule on behalf of the
respondent State.
3. Learned
advocate Ms.Bhatt for the applicant has submitted that the applicant
is an under-trial prisoner in connection with an offence registered
against him being I-CR No.6 of 2002 at Anand Town Police Station for
the offences punishable under Sections 409, 468, 463, 464, 465, 470,
471 and 114 of IPC and is in jail. She has prayed for releasing the
applicant on temporary bail on the ground of his father’s sickness.
She has produced the medical certificate in this behalf.
4. Having
heard the learned advocates for the parties and after going through
the papers, in my opinion, the applicant can be released on temporary
bail for a period of one week only on his depositing an amount of
Rs.5,000/- (Five thousand only) before the jail authorities on usual
terms and conditions. This application is allowed to the aforesaid
extent only and the Rule is made absolute accordingly. Direct Service
is permitted.
(Z.K.Saiyed,
J.)
Sreeram.
Top