Gujarat High Court High Court

Milind vs State on 14 February, 2011

Gujarat High Court
Milind vs State on 14 February, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1821/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1821 of
2011 
=========================================================

 

MILIND
PUSHPDANT KOTHARI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SANDHYA D NATANI for
Applicant(s) : 1, 
MR JK SHAH, ASST.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 14/02/2011 

 

ORAL
ORDER

RULE.

Learned APP, waives service of notice of rule on behalf of the
respondent-State.

1. Learned
Counsel for the petitioner submitted that the petitioner is in jail
since 07.10.2009, during which time he has not been released on
temporary bail, at any point of time. Petitioner has no criminal
antecedents. Petitioner’s mother needs Knee Replacement Surgery.
Doctor’s certificate is produced on record.

2. Considering
the above aspects of the matter, the petitioner is ordered to be
released on temporary
bail for a period of TWO
WEEKS,
from the
date of his release, on his depositing a sum of Rs.10,000/-
with the JAIL
AUTHORITIES.

During the aforesaid period, on every MONDAY
of each week, the petitioner shall mark his PRESENCE
before the ODHAV
POLICE STATION, Ahmedabad.
Upon completion of the aforesaid period, the petitioner shall
surrender before the Jail Authorities, FORTHWITH.
Rule is made
absolute to the aforesaid extent.

(AKIL
KURESHI, J.)

Umesh/

   

Top