Gujarat High Court High Court

Viratmaben vs State on 9 June, 2011

Gujarat High Court
Viratmaben vs State on 9 June, 2011
Author: J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/CR.MA/7784/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


CRIMINAL
MISC.APPLICATION  No 7784 of 2011
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

VIRATMABEN
			CHINNAPPA, THROUGH HIS SON GANDHI CHINNAPPA MUDLIAR 
			....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT....Respondent(s)
		
	

 

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

	Appearance:
 

	PARTY-IN-PERSON
 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
: 09/06/2011
 


 

 


ORAL
ORDER

1. Rule.

Learned APP, Mr.J.K.Shah, waives service of notice of rule on behalf
of State.

2. This
is an application by accused, an undertrial prisoner of I-C.R.No.252
of 2009 registered with Odhav Police Station for alleged offences
under Section 302, 304 and 328 read with 114 of IPC.

3. The
accused-applicant has preferred this application for temporary bail
through her son, who has appeared as party-in-person. The
accused-applicant is a 85 year old lady and is in judicial custody as
an undertrial prisoner since 2009.

4. It
appears that vide order dated 20.5.2011, the accused was ordered to
be released on temporary bail for a period of 2 weeks on the ground
of marriage of grand-daughter. During the period of temporary bail,
she was suddenly become ill and has been hospitalized as on today.

5. I
had requested learned APP, Mr.Shah to confirm about the
hospitalization.

5.1 Learned
APP, Mr.Shah confirms that accused-applicant is sick and as on today,
she is in the hospital. She is an 85 year old lady.

6. In
the facts and circumstances of the case, the temporary bail which was
granted for a period of 2 weeks is extended for a further period of 2
weeks on the same terms and conditions as earlier ordered. The
accused – applicant shall surrender before jail authorities
immediately on the expiry of the temporary bail period.

7. Rule
is made absolute to the aforesaid extent.

(J.B.PARDIWALA,
J.)

(vipul)

Page
2 of 2

   

Top