Gujarat High Court High Court

Prashant vs State on 21 December, 2010

Gujarat High Court
Prashant vs State on 21 December, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15561/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15561 of 2010
 

In


 

CRIMINAL
APPEAL No. 660 of 2006
 

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

 

PRASHANT
RAJARAM - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR KL PANDYA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1
-2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE VIJAY MANOHAR SAHAI
		
	

 

 
 


 

Date
: 24/12/2010  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule.

Learned APP Mr KL Pandya waives service of Rule on behalf of the
respondents.

2. The
applicant seeks temporary bail on the ground of his own medical
treatment. It appears that the applicant was diagnosed as a case of
Right Inguinal Incomplete Reducible Hernia and was operated upon.

3. Considering
the averments made in the application and the applicant’s jail
record, the applicant is ordered to be released on temporary bail for
a period of four weeks from the date of his release on his executing
a personal bond in the sum of Rs.5,000/- (Rupees five thousand)
before the jail authority.

Rule
is made absolute to the aforesaid extent.

(A.L.

DAVE, J.)

(V.M.

SAHAI, J.)

zgs/-

   

Top