Gujarat High Court Case Information System
Print
CR.MA/15106/2011 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15106 of 2011
In
CRIMINAL
MISC.APPLICATION No. 14545 of
2011
=========================================================
PACHANBHAI
S/O GOPALBHAI @ SHIVABHAI DESAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
JAYSHREE C BHATT for
Applicant(s) : 1,
MR KL PANDYA APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 21/10/2011
ORAL
ORDER
1.
Rule. Mr. KL Pandya, learned APP waives service of Notice of Rule on
behalf of the State.
2.
The applicant, has taken out present application seeking extension of
temporary bail granted by this Court vide order dated 13.10.2011.
3.
Heard learned advocate for the applicant and learned APP for the
State.
4.
Considering the submissions canvased by the learned advocates of both
the sides and on perusal of the record, it transpires that the wife
of the applicant is suffering from poly menorrgia. Hence, I am of the
view that the temporary bail granted by this Court is required to be
extended up to 02.11.2011 on
same terms and conditions. The applicant shall
surrender himself immediately after expiry of the aforesaid period.
5.
The application is allowed to the aforesaid extent. Rule is made
absolute to that extent. Direct service is permitted.
(K.M.THAKER,J.)
Suresh*
Top