Gujarat High Court High Court

Uday vs State on 11 August, 2011

Gujarat High Court
Uday vs State on 11 August, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11605/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11605 of 2011
 

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

UDAY
@ LALO S/O YASHVANTBHAI VYAS - THRO' SAPNABEN UDAY @ - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MS SANDHYA NATANI for PARTY-IN-PERSON
for Applicant(s) : 1, 
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/08/2011 

 

 
 
ORAL
ORDER

Rule.

Learned APP, waives service of rule on behalf of respondent-State.

Ms.

Sandhya Natani, learned advocate appointed as amicus to this Court to
assist submits that the applicant-under trial prisoner has preferred
this application on the ground that father of the applicant is
undergoing the treatment for Cancer and now he is hospitalized and
needs attendance and care by a close relative and except wife of the
applicant who is without any financial recourses is left with no
option but to approach this Court seeking temporary bail.

On
perusal of the medical report along with certificates reveal that
medical treatment recommended by the experts in the field needs to be
administered and monitored for a long period and, therefore, the
presence of the applicant under trial prisoner is necessary.

Considering
overall facts and circumstances including all the medical reports
pertaining to ailment of father of the under trial prisoner, I am
inclined to consider this case for temporary bail so that father of
the applicant who is hospitalized in Gujarat Cancer and Research
Institute (M.P. Shah Cancer Hospital), Ahmedabad, can be properly
treated, is granted temporary bail for a period of three weeks from
the date of his release on furnishing a personal bond of Rs.2,000/-
(Rupees Two Thousand Only) on satisfaction of the jail authority on
usual terms and conditions. Upon completion of the said temporary
period, he shall surrender before the jail authorities.

Application
is disposed of.

Rule
is made absolute accordingly.

Direct
service is permitted.

[ANANT
S. DAVE, J.]

//smita//

   

Top