Gujarat High Court High Court

Vikram vs State on 10 June, 2011

Gujarat High Court
Vikram vs State on 10 June, 2011
Author: J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/CR.MA/7873/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


CRIMINAL
MISC.APPLICATION  No 7873 of 2011
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

VIKRAM
			NATWARSINH CHAVDA....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT....Respondent(s)
		
	

 

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

Appearance:
 

MS
SUBHADRA G PATEL as ADVOCATE for the Applicant(s) No. 1
 

MR
JK SHAH APP for the RESPONDENT(s) No. 1
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE J.B.PARDIWALA
			
		
	

 


 

 


Date
: 10/06/2011
 


 

 


ORAL
ORDER

1. Rule.

Mr. J.K. Shah learned APP waives service of rule.

2. This
is an application by accused-applicant, an under-trial prisoner, of
C.R. No.I-153/2010 registered with Panigate Police Station, Vadodara
for offences punishable u/s.143, 147, 148, 149, 307, 325 r/w. Section
114 of I.P.C.

3. Temporary
bail has been prayed for on the ground that his three year old
daughter, Mansi, has been admitted in Vraj Children Hospital,
Vadodara and has been detected with Hepatitis (Jaundice). A
Certificate to this effect issued by Dr. Ritesh V. Shah, Consultant
Pediatrician at Vraj Children Hospital has been annexed.

4. Taking
into consideration the ground urged, the accused-applicant is ordered
to be released on temporary bail for a period of One Week from
his actual date of release on his furnishing a personal bond of
Rs.10,000/- [Rupees Ten thousand only] before the jail authority. The
accused-applicant shall immediately surrender before the jail
authority on expiry of the temporary bail period. Rule is made
absolute. Direct service permitted.

(J.B.PARDIWALA,
J.)

pravin/*

Page
2 of 2

   

Top