Gujarat High Court Case Information System
Print
CR.MA/14007/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14007 of 2011
======================================
RATILAL
RAGHAVJIBHAI SURANI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
======================================
Appearance
:
MR
EE SAIYED for Applicant(s) : 1,
MS CM SHAH ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 04/10/2011
ORAL
ORDER
Rule.
Learned APP Ms. Shah waives service of Rule on behalf of the
respondent – State.
This
application is preferred by the applicant with a prayer to grant him
temporary bail for a period of 6 weeks on the ground of medical
treatment of his wife.
I
have perused the application and I have also perused the medical
certificate. In view of the above circumstances, present application
stands allowed partly. The applicant is ordered to be released on
temporary bail for a period commencing from 5.10.2011 to 15.10.2011
upon
furnishing a personal bond of Rs.5,000/- (Rupees five thousand only)
before the concerned Jail Authority,
on usual terms and conditions and the applicant shall
surrender on 15.10.2011 at 5:30 p.m. before the jail
Authority. Rule is made absolute to the aforesaid extent. D.S.
permitted.
(Z.K.SAIYED,J.)
ynvyas
Top