Gujarat High Court Case Information System
Print
R/CR.MA/7324/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 7324 of 2011
======================================
RAMESHBHAI
JADABHAI VALMIKI....Applicant
Versus
STATE
OF GUJARAT & 1....Respondents
======================================
Appearance
:
MR
VR HALANI as ADVOCATE for the Applicant.
MR
JK SHAH, APP for the Respondent.
======================================
CORAM:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 06/06/2011
ORAL
ORDER
Rule.
Mr. J. K. Shah, learned APP waives service of rule on behalf of
respondent State.
This
is an application by an under-trial accused facing prosecution for
the offences punishable under Sections 302, 498-A, 307 read with 114
of IPC in connection with offence registered with Diyodar Police
Station vide CR No. I-142/2010. He is seeking temporary bail for a
period of 30 days to attend his ailing mother. A medical certificate
issued by one Dr. Jayesh Shah of Deesa has been annexed certifying
that the mother is suffering from allergic Asthma. The Certificate
further reveals that she may need admission in the Hospital.
In
the facts and circumstances of the case, the accused applicant is
ordered to be released on temporary bail for a period of 15 days from
the date of his release on executing a personal bond of Rs.5,000/-
with the solvent surety of the like amount with the satisfaction of
the trial Court. He shall mark his presence every alternate day with
the Deyodar Police Station. On expiry of the temporary bail period,
he shall surrender to the jail authorities.
Rule
is made absolute.
Sd/-
(J.B.PARDIWALA,
J.)
Savariya
Page
2 of 2
Top