Gujarat High Court
Rajubhai vs State on 27 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/7027/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7027 of 2009
In
CRIMINAL
APPEAL No. 760 of 2006
=========================================================
RAJUBHAI
GORDHANBHAI RATHWA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR
RC KODEKAR Ld. APP for
Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 23/06/2009
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
Rule.
Mr Kodekar learned APP waives service of rule on behalf of
respondent-State.
In
view of the averments made in this application, the applicant is
hereby granted temporary bail for a period of 15 days from the date
of his release on his executing personal bond of Rs. 5000/- before
the Jail Authority. He is directed to surrender before the Jail
Authority on expiry of temporary bail period. Rule is made absolute
to the above extent.
(K.S.
JHAVERI, J.) (Z.K. SAIYED, J.)
mandora/
Top