Gujarat High Court Case Information System
Print
CR.MA/1652/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1652 of 2011
=================================================
KHUSHALBHAI
RAMABHAI PATEL & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance
:
MR
DIPEN K DAVE for Applicant(s) : 1 - 2.
MR JK SHAH, ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 10/02/2011
ORAL
ORDER
Rule.
Learned APP Mr. J.K. Shah waives service of rule on behalf of
respondent State.
Counsel
for the applicants submitted that the applicants are husband and
wife. They are in jail since 6.1.2009. Their son requires surgery.
Medical report is produced on record. He prays for temporary bail
stating that applicants have not been released so far.
Considering
the above aspects of the matter, applicants are ordered to be
released on temporary bail for the period of 14 days on their
depositing Rs.5000/- each with the jail authorities. Upon completion
of the said period, they shall surrender before the jail authorities.
Order to be communicated to the prisoners through the jail
authorities.
(Akil
Kureshi, J. )
sudhir
Top