Gujarat High Court Case Information System
Print
CR.MA/9516/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9516 of 2011
=============================================
VIKRAM
NATWARSINH CHAVDA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
MS SUBHADRA G PATEL for
Applicant(s) : 1,
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 07/07/2011
ORAL
ORDER
Rule.
Learned APP, waives service of rule on behalf of respondent-State.
This
application is preferred by the under trial prisoner for grant of
temporary bail for a period of 30 days on the ground that his wife is
suffering from Hysterectomy and needs surgery and necessary medical
certificate is produced on record along with this application.
Considering
the medical report of the wife of the applicant, I am inclined to
grant two weeks temporary bail from the date of his release on
furnishing a personal bond of Rs. 2,000/- on the satisfaction of the
jail authorities on usual terms and conditions. On completion of the
temporary bail the applicant shall surrender before the jail
authority in time.
Rule
is made absolute. Direct service is permitted.
[ANANT
S. DAVE, J.]
//smita//
Top