Gujarat High Court High Court

Ashrafkhan vs State on 9 November, 2011

Gujarat High Court
Ashrafkhan vs State on 9 November, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15277/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15277 of 2011
 

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

 

ASHRAFKHAN
HABIBKHAN PATHAN-THRO'BANO BIBI ASHRAFKHAN PATHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
JAYSHREE C BHATT for
Applicant(s) : 1, 
MS.C.M.SHAH ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 09/11/2011 

 

 
 
ORAL
ORDER

The
applicant (wife of the prisoner) has filed this application for
enlarging the prisoner Ashrafkhan Habibkhan Pathan on temporary bail
on the ground of marriage of his daughter which is to be performed on
10.11.2011. The ground stated in the application seems to be genuine
and reasonable, and therefore, the same deserves to be accepted.

Accordingly,
the application is allowed. The prisoner is ordered to be released
on temporary bail from 10.11.2011 to 15.11.2011 on his executing a
personal bond of Rs.5,000/- before the jail authority and on usual
terms and conditions. The prisoner shall surrender before the jail
authority at 5:30 p.m. on 15.11.2011. Rule is made absolute. Direct
service is permitted today.

(Z.K.SAIYED,J.)

Vahid

   

Top