Gujarat High Court Case Information System
Print
CR.MA/14186/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14186 of 2011
In
CRIMINAL
MISC.APPLICATION No. 13562 of 2011
=========================================================
NARESHKUMAR
@ VIJAY S/O KAMRAJKUMAR SWAIN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BC DAVE for
Applicant(s) : 1,MR KUNAL B DAVE for Applicant(s) : 1,
MR KL
PANDYA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 07/10/2011
ORAL
ORDER
Rule.
Learned APP MR KL PANDYA, waives service of Rule on behalf of the
respondent – State.
The
applicant has filed this application for extension of Temporary Bail,
granted earlier by order dated 28.9.2011 on the medical ground of his
father. I have perused the medical certificate produced before me in
which it is mentioned that Kamraj (father of prisoner) need surgery
again on 11.10.2011.
The
grounds stated in the application for extension of temporary bail
seems to be genuine and proper. Hence, I am inclined to entertain
this application.
Accordingly,
this application is allowed. Time is granted to the prisoner to
surrender before the Jail Authority till 15.10.2011 at 5.00 P.M. Rule
is made absolute to the aforesaid extent only.
(Z.K.SAIYED,
J.)
sas
Top