Gujarat High Court Case Information System
Print
CR.MA/13654/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13654 of 2011
In
CRIMINAL
MISC.APPLICATION No. 12845 of 2011
=========================================================
YASHINSHA
MOTISHA FAKIR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Applicant(s) : 1,
MR KL PANDYA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 28/09/2011
ORAL ORDER
Rule. Mr. K.L.Pandya,
learned APP waives service of rule on behalf of respondent –
State.
This
is an application preferred by applicant – accused arrested in
connection with Crime Register No.I-39 of 2010 of Patdi Police
Station praying for temporary bail for a period of 30 days on the
ground of operation of hystrectomy of his wife fixed on 3.10.2010.
Heard Mr.K.L.Pandya,
learned APP for the respondent – State. Mr.Pandya has strongly
opposed this temporary bail application.
I have perused papers. I
deem it fit and proper to order release of the applicant on
temporary bail for a period of 10 (ten) days from the actual date of
his release.
In
the facts and circumstances of the case the accused –
applicant is ordered to be released on temporary bail on his
furnishing personal bond of Rs.5,000/- (Rupees Five Thousand Only)
with the jail authority for a period of 10 (ten) days from the
actual date of his release. He shall surrender with the jail
authority on expiry of the temporary bail period. Rule made absolute
to the aforesaid extent. Direct service
is permitted.
(Z.
K. SAIYED, J.)
kks
Top