Gujarat High Court Case Information System
Print
CR.MA/1309320/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13093 of 2008
In
CRIMINAL
APPEAL No. 1779 of 2008
======================================
IQBAL
IBRAHIM SHAIKH
Versus
STATE
OF GUJARAT & ANOTHER
======================================
Appearance
:
MS KRISHNA U MISHRA for the
Applicants
Ms Mita S Panchal, Additional Public Prosecutor for
the Respondents
======================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 21/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Rule.
Ms
Mita S Panchal, learned APP, waives service of rule for respondents.
The
applicant-convict has prayed for temporary bail on the ground of
marriage of his daughter ? Firdosbanu.
In
the facts and circumstances of the case and looking to the mood of
the Court learned counsel for the applicant does not press the
application for temporary bail. However, it is submitted by
learned advocate for the applicant that the applicant may be
permitted to visit the site of the marriage for 3 days.
Accordingly, in view of the particular facts and circumstances of the
case, it is directed that the jail authorities will permit the
accused to visit the site of the marriage, in custody, for 3 days,
the date of marriage being the intervening day.
The
bail application is dismissed with the aforesaid directions. Rule is
discharged. D.S. permitted.
(Bhagwati
Prasad, J.)
(Bankim
N. Mehta, J.)
*mohd
Top