Gujarat High Court Case Information System
Print
CR.MA/13906/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13906 of 2011
=========================================================
KETAN
MALJI DESAI - THRO' JIVIBAHEN M DESAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1,
MR KL PANDYA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 30/09/2011
ORAL ORDER
Rule. Mr. K.L.Pandya,
learned APP waives service of rule on behalf of respondent –
State.
This
is an application preferred by mother of – Ketan M. Desai
arrested in connection with CR No.I-184 of 2011 registered with Sola
Police Station praying for temporary bail for a period of 30 days on
the ground of medical treatment of accused son.
I have perused papers. I
deem it fit and proper to order release of the applicant on
temporary bail for a period of 15 (fifteen) days from actual date of
release.
In
the facts and circumstances of the case the accused –
applicant is ordered to be released on temporary bail on his
furnishing personal bond of Rs.5,000/- (Rupees Five Thousand Only)
with the jail authority for a period of 15 (fifteen) days from
actual date of release. He shall surrender with the jail authority
on expiry of temporary bail period. Rule made absolute to the
aforesaid extent. Direct service is
permitted.
(Z.
K. SAIYED, J.)
kks
Top