Gujarat High Court High Court

Vinod vs State on 9 May, 2011

Gujarat High Court
Vinod vs State on 9 May, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5948/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5948 of 2011
 

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

 

VINOD
DEVJI VIRAMGAMA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PREMAL S RACHH for
Applicant(s) : 1, 
MR LB DABHI APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 09/05/2011 

 

ORAL
ORDER

1. Rule.

Mr.Dabhi, learned Additional Public Prosecutor waives service of
notice of Rule on behalf of respondent State.

2. Heard
Mr.Premal Rachh, learned advocate for the applicant and Mr.Dabhi,
learned APP for the respondent State.

3. Learned
advocate for the applicant has submitted that the applicant seeks
temporary bail for a period of 20 days as his father has developed
cancer and he is under treatment. In support of his submission, he
has submitted that earlier also the applicant had preferred temporary
bail application being Criminal Misc.Application No.3955 of 2011
before this Court (Coram: Anant S. Dave, J.) along with his brother
wherein only his brother was released on bail and in the said order
it was observed by this Court that on surrendering the brother of the
present applicant in time, the case of the present applicant would be
considered.

4. Considering
the averments made in the application and the applicant’s jail
record, the applicant is granted temporary bail for a period of 15
days, from the date of his release, on his depositing a sum of
Rs.2,000/- (Rupees Two Thousand Only) before the jail authority. Upon
completion of the aforesaid period, the applicant shall surrender
before the Jail Authorities, forthwith.

5.
Rule is made absolute to the aforesaid extent. Direct Service is
permitted.

(K.M.THAKER,
J.)

Amit

   

Top