Gujarat High Court High Court

Udaji vs State on 17 October, 2011

Gujarat High Court
Udaji vs State on 17 October, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14395/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14395 of 2011
 

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

 

UDAJI
KANTIJI THAKOR THRO BHAVNABEN MAHADEVBHAI THAKOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KRISHNA U MISHRA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 17/10/2011  
ORAL ORDER

This
is an application filed by the sister of the accused through learned
counsel Ms. K.U. Mishra, for grant of temporary bail for the accused
on the ground of her sickness.

Heard
Ms. K.U. Mishra, learned counsel for the applicant and Mr. Pandya,
learned APP for the opponent-state. Mr. Pandya has produced a report
of the District Superintendent of Police, Patan, addressed to Mr.
Pandya. Along with the said report, statement of one doctor, namely,
Hinay B. Barot has been enclosed, wherein, the said doctor on
perusing the zerox copy of the medical certificate has stated that he
has not issued the said certificate. It therefore prima facie
appears that the certificate produced on record is forged one and
production of such forged certificate amounts to an offence.

Therefore,
District Superintendent of Police, Patan, is directed to look into
the matter and if it is found that the certificate produced on the
record of this case is forged, he is directed to do the needful for
registering an offence against the responsible person who has
produced the said report. The DSP is directed to report to this
Court on or before 15th November, 2011.

S.O
to 15th November, 2011.

[Z.K.

SAIYED, J.]

pirzada/-

   

Top