Gujarat High Court High Court

Dolinger vs State on 14 July, 2010

Gujarat High Court
Dolinger vs State on 14 July, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7692/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7692 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 6566 of 2010
 

In


 

CRIMINAL
APPEAL No. 894 of 2007
 

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


 

DOLINGER
KANUBHAI CHRISTIAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MS
SUBHADRA G PATEL for Applicant(s) : 1, 
MR. R.C.KODEKAR, APP PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) :
2, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 14/07/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

RULE.

Mr.

R.C.Kodekar, learned APP appears and waives service of notice of
Rule on behalf of the Respondent State of Gujarat.

By
filing instant Application, the Applicant convict who has been
released on temporary bail for a period of two weeks vide order
dated 25.6.2010 rendered in Criminal Misc. Application No. 6566 of
2010, has prayed for extension of period of temporary bail for a
further period of 45 days on the ground stated in the application,
on the same terms and conditions from the date of expiry of the
period of temporary bail, i.e. 15.07.2010.

Having
heard Ms. Subhadra Patel, learned Advocate for the Applicant
convict and Mr. R.C.Kodekar, learned APP for the Respondent
State of Gujarat and the ground for extension of temporary bail
stated in the application, i.e. for the purpose of repairing of his
house and the earlier order dated 25.6.2010, according to us, the
ground stated in the application appears to be genuine. Therefore,
we deem it expedient to grant extension of period of temporary bail
for a further period of two weeks.

For
the foregoing reasons, the application succeeds in part and
accordingly it is partly allowed. The Applicant convict is
granted extension of period of temporary bail for a further period
of 2 weeks on same terms and conditions.

The
Applicant shall surrender to the jail authority on 30.7.2010 at
eleven o’ clock sharp. Rule is made absolute to the aforesaid
extent.

Direct
service is permitted.

(A.M.Kapadia,J)

(J.C.Upadhyaya,J)

Jayanti*

   

Top