Gujarat High Court Case Information System
Print
CR.MA/12658/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12658 of 2011
In
CRIMINAL
MISC.APPLICATION No. 12189 of 2011
=========================================================
NAREN
@ NARENDRA GORIBHAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1,
MR MAULIK NANAVATI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 08/09/2011
ORAL ORDER
Rule. Mr. Maulik
Nanavati, learned APP waives service of rule on behalf of
respondent – State.
This
is an application preferred by applicant – accused praying for
temporary bail for a period of 30 days on the ground of his wife’s
operation of hysterectomy as advised by the surgeon.
I have perused papers. I
deem it fit and proper to order release of the applicant on
temporary bail for a period from 9.9.2011 to 19.9.2011.
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 from 9.9.2011 to 19.9.2011. He
shall surrender with the jail authority on 19.9.2011 before 5:30
p.m.. Rule made absolute.
(Z.
K. SAIYED, J.)
kks
Top