Gujarat High Court High Court

Vikram vs State on 17 June, 2011

Gujarat High Court
Vikram vs State on 17 June, 2011
Author: J.B.Pardiwala,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8201/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8201 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 7873 of 2011
 

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


 

VIKRAM
NATWARSINH CHAVDA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MS
SUBHADRA G PATEL for
Applicant(s) : 1, 
Mr.Dabhi, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 17/06/2011 

 

 
 
ORAL
ORDER

Rule.

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

This
is an application by accused-applicant, an under-trial prisoner, of
C.R. No.I-153 of 2010 registered with Panigate Police Station,
Vadodara for offences punishable under Sections 143, 147, 148, 149,
307, 325 read with 114 of IPC and Section 135 of B.P. Act praying
for extension of the temporary bail period granted earlier by this
Court vide order dated 10th June, 2011.

Temporary
bail was prayed for and was granted on the ground that 3 year old
daughter, Mansi, has been admitted in Vraj Children Hospital,
Vadodara and has been dictated with Hepatitis (Jaundice).
Certificate dated 16th June, 2011 has been annexed with
the application indicating that child is still in the Hospital and
there appears to be a failure of liver, I am informed by learned
advocate, Ms.Patel, that condition of daughter, namely, Mansi is bad
and therefore, presence of the father would be necessary for some
more time.

Taking
into consideration the ground urged, temporary bail earlier granted
vide order dated 10th June, 2011 is extended further
period of one week on the same terms and conditions.
Accused-applicant shall surrender before the Jail Authorities on
expiry of the extended temporary bail period.

Rule
made absolute accordingly. Direct service is permitted.

(J.B.PARDIWALA,
J.)

(ashish)

   

Top