Gujarat High Court High Court

================================================================ vs State Of Gujarat on 3 February, 2015

Gujarat High Court
================================================================ vs State Of Gujarat on 3 February, 2015
          R/CR.MA/2258/2015                                         ORDER




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

    CRIMINAL MISC.APPLICATION (FOR TEMPORARY BAIL) NO. 2258 of
                                        2015

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

NATHUBHAI NATHABHAI MODHVADIA….Applicant(s)
Versus
STATE OF GUJARAT….Respondent(s)
================================================================
Appearance:

PARTY-IN-PERSON, PERSONAL CAPACITY for the Applicant(s) No. 1
MR KP RAVAL, APP for the Respondent(s) No. 1
================================================================

CORAM: HONOURABLE MR.JUSTICE J.B.PARDIWALA
 
Date : 03/02/2015 
ORAL ORDER

1. Rule.  The   learned   Additional   Public   Prosecutor   waives 
service of notice of rule on behalf of the respondent­State.

2. This is an application for temporary bail filed by an under­
trial prisoner through his wife arrested in connection with C.R. No.I­95 
of 2014 registered with the Kalyanpur Police Station, District­Devbhumi 
Dwarka for the offence of murder.  

3. The temporary bail is prayed for on the ground that the wife 
of the accused viz.Nathiben is ailing and needs to undergo surgery for 
removal   of   stones   from   the   Kidney   as   certified   by   Pandit   Dindayal 
Upadhyay General Hospital, Rajkot.   The medical papers are placed on 
record.

4. Taking   into   consideration   the   the   ground   urged   in   this 

Page 1 of 2
R/CR.MA/2258/2015 ORDER

application, the application is allowed. The applicant­accused is ordered 
to be released on f temporary bail for a period of two weeks from the 
date   of   his   actual   release  on   his   executing   a   bail   bond   of   Rs.5,000/­ 
(Rupees Five Thousand Only) to the satisfaction of the jail authorities on 
usual terms and conditions.

5. The   applicant­accused   shall   surrender   himself   to   the   jail 
authorities on or before the expiry of the temporary leave period.  Rule 
is made absolute to the aforesaid extent.   Direct service is permitted.

(J.B.PARDIWALA, J.) 
aruna

Page 2 of 2