Citation : 2026 Latest Caselaw 3510 Guj
Judgement Date : 13 May, 2026
NEUTRAL CITATION
R/CR.MA/11558/2026 ORDER DATED: 13/05/2026
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION (FOR TEMPORARY BAIL) NO. 11558
of 2026
================================================================
RAMESHBHAI MADHABHAI THAKOR
Versus
THE STATE OF GUJARAT & ANR.
================================================================
Appearance:
THROUGH JAIL for the Applicant(s) No. 1
MS DHWANI TRIPATHI, APP for the Respondent(s) No. 1
================================================================
CORAM:HONOURABLE MR. JUSTICE HASMUKH D. SUTHAR
Date : 13/05/2026
ORDER
1. RULE. Learned APP waives service of rule for the respondent- State.
2. The present application has been preferred by the applicant through jail to release him on temporary bail on the ground of providing financial assistance to his family.
3. Learned APP draws attention of this Court to the jail report to indicate that the accused was arrested on 11.11.2024 and the jail conduct of the applicant is reported to be good and he was lastly released in August, 2025 on temporary bail.
4. Taking into consideration the grounds urged in this application, the applicant is ordered to be released on temporary bail for a period of 7 (seven) days from the date of his actual release on furnishing personal bond of Rs.5,000/- to the satisfaction of the concerned authority, on usual terms and conditions. The applicant shall surrender before the concerned jail authority upon completion of temporary bail period. Rule is made absolute accordingly.
NEUTRAL CITATION
R/CR.MA/11558/2026 ORDER DATED: 13/05/2026
undefined
5. Registry is directed to send a writ of this order to the concerned Jail Authority forthwith.
Sd/-
(HASMUKH D. SUTHAR,J) ABHISHEK/22
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!