Gujarat High Court Case Information System
Print
CR.MA/8220/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8220 of 2011
=========================================================
SURESHBHAI
DAMI VANKHADE - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
SUBHADRA G PATEL for
Applicant(s) : 1,
MR LB DABHI ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 24/06/2011
ORAL
ORDER
1.
Rule. Mr.Dabhi, learned Additional Public Prosecutor waives
service of notice of Rule on behalf of respondent State.
2. Heard
Ms.Subhadra Patel, learned advocate for the applicant and Mr.Dabhi,
learned APP for the respondent State.
3. Learned
advocate for the applicant has submitted that since 8th
February, 2007, the applicant-convict is under trial prisoner. The
applicant seeks temporary bail for a period of 30 days on the ground
that his wife was to be operated a major surgery of Hystrectomy on
23.06.2011, however, operation is now postponed on 27.06.2011. In
support of her submissions, learned advocate has produced certificate
dated 23.06.2011 issued by Dr.Mahendra L. Patel, M.B.B.S. M.R.S.M.
(London) of Arzoo (Pramukh) Hospital, Bhatar Rd. Surat clarifying the
said fact.
4. Having
considered the averments made in the application and the having heard
learned advocate for the applicant and also gone through the
certificate issued by Dr.Mahendra L. Patel, M.B.B.S. M.R.S.M.
(London) of Arzoo (Pramukh) Hospital, Bhatar, Surat the applicant is
ordered to be released on temporary bail from 26.06.2011 to
30.06.2011 on his furnishing personal bond for an amount of
Rs.5,000/- (Rupees Five Thousand Only) to the satisfaction of the
jail authority and on usual conditions. On completion of the said
period the applicant shall surrender himself before the concerned
Jail Authorities on 01.07.2011.
5.
Application is partly allowed and is accordingly disposed of. Rule
is made absolute to the aforesaid extent. Direct Service is
permitted.
(K.M.THAKER,
J.)
Amit
Top