Gujarat High Court High Court

Saurabh vs State on 8 September, 2008

Gujarat High Court
Saurabh vs State on 8 September, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11545/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11545 of 2008
 

In


 

CRIMINAL
APPEAL No. 1403 of 2007
 

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

 

SAURABH
MADHUKAR NAIGANVAKAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UA TRIVEDI for
Applicant                                                 
PARTY-IN-PERSON for Applicant 
Mr.I.M. Pandya, APP for respondent
no.1 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 08/09/2008 

 

 
 
ORAL
ORDER

The
applicant-convict prisoner who was earlier released on bail for ten
days by this Court vide order dated 27-8-2008 for attending his
father who was suffering from heart disease has preferred this
application through jail for extension of the temporary bail granted
to him for a period of 60 days.

In
support of his application, the convict prisoner has produced the
medical certificate as well as the report issued by the U.N.Mehta
Institute of Cardiology and Research Centre which shows that the
father of the convict prisoner has undergone Coronary Angiography and
that he is now advised coronorary artery by-pass surgery for which
the estimate is given at Rs.95,000/-. The report as well as the
certificate is ordered to be taken on record.

The
applicant-convict prisoner who is present before this Court has also
stated that his mother is also suffering from diabetes, that she is
aged 63 years and that the applicant-convict prisoner is the only
male member in the family who can attend his father.

In
past when released on bail the applicant-convict prisoner had
surrendered in time and his jail conduct is also good.

Considering
all these apsects, the application deserves to be partly allowed. The
applicant convict prisoner is ordered to be released on temporary
bail for a further period of 20 days from the date of his release on
his executing a personal bond in the sum of Rs.2000/-(Rupees two
thousand) before the trial Court and on condition that he shall
surrender immediately on completion of the bail period granted to
him.

The
application is partly allowed. Rule is made absloute to the aforesaid
extent. Direct service is permitted.

(M.D.Shah,J.)

lee.

   

Top