Gujarat High Court High Court

Savjibhai vs State on 3 September, 2010

Gujarat High Court
Savjibhai vs State on 3 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2896/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2896 of 2008
 

In


 

CRIMINAL
APPEAL No. 430 of 2007
 

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

 

SAVJIBHAI
SHIVABHAI VAGHRI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KD PARMAR for
Applicant(s) : 1,MR ASHISH M DAGLI for Applicant(s) : 1, 
MR PD
BHATE, APP  for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 07/03/2008 

 

 
 
ORAL
ORDER

Rule.

Learned APP Shri Bhate waives service of rule.

Applicant
seeks temporary bail on the ground that his daughter requires medical
attention and operation. The applicant has been in jail for more
than 1 year and 3 months. His conduct is stated to be good. During
this period, he has not enjoyed any temporary bail or any other
leave.

Considering
the above aspects, the applicant is ordered to be released on
temporary bail for a period of two weeks on his depositing a sum of
Rs.3,000/- with the Jail Authorities. He shall surrender before the
Jail Authorities upon completion of the period of temporary bail.
Rule is made absolute accordingly.

Direct
service.

(Akil Kureshi, J.)

(vjn)

   

Top