Gujarat High Court High Court

Milan vs State on 19 November, 2010

Gujarat High Court
Milan vs State on 19 November, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13964/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13964 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 13653 of 2010
 

In
CRIMINAL MISC.APPLICATION No. 13435 of 2010
 

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

MILAN
JITENDRAKUMAR THAKKER - UNDER TRIAL PRISONER - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================= 
Appearance
: 
PARTY-IN-PERSON for
Applicant(s) : 1, 
MR KARTIK PANDYA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 19/11/2010 

 

ORAL
ORDER

1. Rule.

Learned APP appears and waives service of Rule on behalf of the
respondent- State.

2. On
12.11.2010, learned Single Judge [Coram: Hon’ble Justice Mr. K.M.
Thaker] while allowing Criminal Misc. Application No.13653 of 2010
for temporary bail, extended the time limit by passing following
order:

As
per the doctor’s certificate, the applicant’s wife is to be operated
for polycystic overy. The laparoscopy was scheduled for 02.11.2010.
However, due to his son’s illness it had to be postponed. The
operation is scheduled for 14.11.2010. I have also perused the jail
report. For the foregoing reasons, the application succeeds.
Accordingly, it is partly allowed. The temporary bail granted as per
the order passed in Criminal Misc. Application No. 12102 of 2010
dated 18.10.2010 and extended as per the order passed in Criminal
Misc. Application No. 13435 of 2010 dated 29.10.2010 is hereby
extended till 20th November, 2010 on the same terms and
conditions.

The
applicant shall surrender to the jail authority on completion of the
aforesaid period i.e. on 20.11.2010, without fail. This would be the
last extension.

3. Today,
party-in-person has filed this application for extension of time and
has produced medical certificate dated 19.11.2010 of Dr. Jayvirsinh
Jhala, Cancer Surgeon, Meticulous Surgery & Endoscopy Hospital,
which reveals that wife of the applicant is to be operated for
Polycystic ovary on 23.11.2010 which was earlier planned on
14.11.2010.

4. Considering
the overall facts and circumstances of the case, the temporary bail
granted vide order dated 12.11.2010 in Criminal Misc. Application
No.13653 of 2010 is extended upto 30.11.2010.

5. The
applicant shall surrender to the jail authority on completion of the
aforesaid period, without fail.

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

[ANANT
S. DAVE, J.]

//smita//

   

Top