Gujarat High Court High Court

====================================== vs Ms Mita Panchal on 16 October, 2008

Gujarat High Court
====================================== vs Ms Mita Panchal on 16 October, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/1312320/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13123 of 2008
 

In


 

CRIMINAL
APPEAL No. 451 of 2007
 

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

BHAVESH
@ BOLAR CHINUBHAI DAVE 

 

Versus
 

THE
STATE OF GUJARAT & ANOTHER
 

====================================== 
Appearance
: 
MR CHETAN B RAVAL for the
Applicant  
Ms Mita Panchal, Additional
Public Prosecutor for the
Respondents 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 16/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Rule.

Ms
Mita Panchal, learned APP, waives service of rule for respondents.

The
applicant-convict has prayed for temporary bail on the ground of
attending to the thread ceremony (Yajnopavit) of his son – Jatin.

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 house of the applicant-convict for 2 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 attend the thread ceremony of his son – Jatin in custody,
for 2 days i.e. on 23rd and 24th October 2008.

The
bail application is dismissed with the aforesaid directions. Rule is
discharged. D.S. Permitted.

(Bhagwati
Prasad, J.)

(Bankim
N Mehta, J.)

*mohd

   

Top