Gujarat High Court Case Information System
Print
CR.MA/7043/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7043 of 2008
In
CRIMINAL
APPEAL No. 110 of 2003
=========================================================
ABHESING
GOPALBHAI VASAVA THRO' BHUPATBHAI VECHAN VASAVA & 1 -
Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AD SHAH for
Applicant(s) : 1,MS KRISHNA U MISHRA for Applicant(s) : 1,
MR KT
DAVE, APP, for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 05/06/2008
ORAL
ORDER
Rule.
Learned APP Mr. KT DAVE waives service of Rule on behalf of the
respondents.
Heard.
The applicant has filed this Application for releasing him on
temporary bail on the ground of marriage of his son and as per
Marriage Invitation Card the marriage is fixed on 12th
June, 2008.
Considering
the facts and circumstances of the case, this Application is allowed
and the applicant is ordered to be released on temporary bail from
11th June 2008 evening to 12th June, 2008
evening with Police Escort for attending the marriage of his son
and on 12th June, 2008 in the evening the custody of the
applicant should be handed over to the Jail Authority.
Rule
made absolute to the aforesaid extent only.
Direct
service permitted.
Date
: June 05, 2008 (Z.K.SAIYED,J.)
sas
Top