Gujarat High Court Case Information System
Print
CR.MA/5776/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5776 of 2010
=========================================================
PRATIK
RAMESHCHANDRA SHAH (UNDER TRIAL PRISONER, THRO' - Applicant
Versus
STATE
OF GUJARAT - Respondent
=========================================================
Appearance :
MS
KRISHNA U MISHRA for
Applicant
MR RC KODEKAR ADDL PUBLIC PROSECUTOR for
Respondent
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 04/06/2010
ORAL
ORDER
The
applicant-under trial Prisoner has approached this Court seeking
temporary bail on account of hospitalization of his mother, who is
said to have been ailing and requires medical attention. The
certificate in support of this submission issued by Chandra-mani
Hospital is produced.
Shri
R.C. Kodekar, learned APP appearing for respondent State submitted
that offense alleged against the applicant is serious and fraud to
the tune of Rs.11 crore is alleged and as this accused had never
been released on temporary bail, there is all likelihood that he
might misuse the liberty so granted. Moreover, the cause shown does
not seems to be so serious a cause so as to entitle him for positive
consideration for releasing him on temporary bail.
This
Court is of the view that Shri Kodekar is justified in making
submission. However, the accused prisoner be given permission to
visit the ailing mother under police escort. The temporary bail
application is rejected with aforesaid observation. The jail
authority is directed that the police escort be provided to the
prisoner only for one day so as to visit the ailing mother and the
said day be selected by the prisoner and if it is possible to
provide escort then he may be permitted to visit his mother.
With
aforesaid observations, the temporary bail application is rejected.
(S.R.BRAHMBHATT,
J.)
pallav
Top