Manoj vs State on 21 July, 2011

0
69
Gujarat High Court
Manoj vs State on 21 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9821/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9821 of 2011
 

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


 

MANOJ
KUNDANLAL JOSHI - THRO' SHARMISTHABEN K JOSHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MS
KRISHNA U MISHRA for
Applicant(s) : 1, 
Ms.Manisha Lavkumar, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/07/2011 

 

 
 
ORAL
ORDER

1. The
applicant-undertrial prisoner has preferred this application on the
ground that widow mother of the prisoner aged around 67 years is
advised Hystrectomy and necessary medical certificate duly verified
by police authority is produced on record. However, the concerned
P.S.I., Rander Police Station, Surat has apprehended that the
applicant is involved in serious offences and may not be granted
temporary bail. However, considering over all facts and circumstances
and it is not in dispute that old widow mother aged around 67 years
of the prisoner is scheduled to be operated for Hystorectomy as per
medical certificate dated 6.7.2011 issued by the competent medical
officer of the hospital, I am inclined to consider his case for
releasing him on temporary for a period of two weeks.

2. Accordingly,
the applicant is ordered to be released on temporary bail for a
period of two weeks from the date of actual release on furnishing
personal bond of Rs.5000/- and surety of like amount to the
satisfaction of the jail authorities. On completion of the period of
temporary bail, he shall surrender to the jail authorities in time.

3. Rule
is made absolute to the aforesaid extent. Direct service is
permitted.

(
Anant S Dave, J )

srilatha

   

Top

LEAVE A REPLY

Please enter your comment!
Please enter your name here