Gujarat High Court Case Information System
Print
CR.MA/10365/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10365 of 2011
In
CRIMINAL
MISC.APPLICATION No. 8418 of 2011
In
CRIMINAL APPEAL No. 151 of 2011
=========================================================
VIMAL
MAGANBHAI RAMANI, THRO' JAYABEN MAGANBHAI RAMANI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RC SEJPAL for
Applicant(s) : 1,PARTY-IN-PERSON for Applicant(s) : 1,MS AMRITA
AJMERA for Applicant(s) : 1,
MR KARTIK PANDYA, APP for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 22/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)
1. The applicant –
Jayaben Maganbhai Ramani, who happens to be mother of convict Vimal
Maganbhai Ramani, filed this application seeking extension of 45 days
in temporary bail earlier granted to the convict Vimal Maganbhai
Ramani.
2. Party-in-person –
applicant Jayaben submitted that earlier on account of ailment of the
convict, this Court granted temporary bail for 30 days and the
convict has to surrender in jail on 24/07/2011. In the application as
well as orally the applicant contended that the physical condition
of the convict is not improved and he has to take post operative rest
and regular dressing.
3. We have perused
temporary bail order dated 21/06/2011 passed in Criminal Misc.
Application No. 8418 of 2011, whereby on account of the ailment of
the convict, he was released on temporary bail for 30 days upon
certain terms and conditions. We have considered the submissions
advanced by the party-in-person as well as by Ld. APP Mr. Pandya and
also perused the medical papers annexed in this application.
4. Considering the facts
and circumstances of the case, we are of the opinion that the
application deserves to be allowed in part. The temporary bail order
earlier granted on 21/06/2011 in Criminal Misc. Application No. 8418
of 2011 shall stand continued till 31/07/2011 on the same terms and
conditions. After the temporary bail period shall be over, the
convict shall surrender before the concerned jail authority
immediately.
[
D.H. WAGHELA, J. ]
[
J.C. UPADHYAYA, J.]
*
Pansala.
Top