Gujarat High Court Case Information System
Print
CR.MA/15320/2011 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15320 of 2011
In
CRIMINAL
MISC.APPLICATION No. 14945 of 2011
In
CRIMINAL MISC.APPLICATION No. 14271 of 2011
=========================================================
KALPESH
NAVINCHANDRA DAFTARI - THRO' URVI DHARMANG SHAH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
JAYSHREE C BHATT for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 04/11/2011
ORAL
ORDER
This
application is moved by the applicant-Kalpesh Navinchadra Daftari
who is an under- trial prisoner allegdly involved in I-CR-NO-45 of
2010 for the offences punishable under Section 406, 420 etc. of
Indian Penal Code.
The
applicant has been enlarged on temporary bail vide order of this
Court dated 19.10.2011 on account of illness of his mother. He is
directed to surrender himself on 05.11.2011 at 05.00 p.m.
It
is urged in the present application that while on temporary bail,
the applicant is suffering from displacement of the vertebral body
of L5 in relation to sacrum. He has also produced certificate
indicating complete bed rest.
As
the application has been moved today, naturally there would not be
any time for getting the details verified in writing.
Learned
Additional Public Prosecutor Mr.L.R.Pujari has got the certificate
verified telephonically from Dr.Ashok G. Shah under whose treatment
the present applicant presently is. He conveyed that applicant is
presently hospitalized and would continue to be in the hospital for
treatment of his spine for 3-4 days more.
Having
considered submission of both the sides and having regard to the
documents furnished for consideration of this Court, there appears
to be reasonable ground to allow extension of temporary bail.
Considering
the report of Radiologist and also substantiating certificate of
Dr.Ashok Shah, this application is required to be allowed for the
period of one week from 5th November, 2011 (after 05.00
p.m.) on his executing the personal bond of Rs.5000/- before the
jail authority. The applicant shall surrender before the jail
authority on 12.11.2011 at 05.00 P.M.
This
Extension of temporary bail is granted, subject to the conditions
that he shall;
(a) not
take undue advantage of liberty or misuse liberty;
(b) shall
abide by all the terms and conditions scrupulously;
(c) shall
not commit any act contrary to legal provisions of law;
not
leave the State of Gujarat without prior permission;
The
Jail Authority will release the applicant only if not required in
connection with any other offence for the time being.
This
application stands disposed of. This order may be communicated to
the jail authorities by FAX.
(MS.
SONIA GOKANI,J)
Girish
Top