Gujarat High Court Case Information System
Print
CR.MA/11940/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11940 of 2008
In
CRIMINAL
APPEAL No. 1737 of 2005
=========================================================
HUSENKHAN
HAMIRKHAN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR
AJ DESAI, ADDL.PUBLIC
PROSECUTOR for
Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 19/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)
This
is an application received through jail authorities, praying for
temporary bail for 21 days so that the applicant can participate in
Sunnat ceremony of his minor son. Along with the application, zerox
copy of the invitation card is attached.
The
applicant can be granted temporary bail on furnishing surety of
Rs.5,000/- with the jail authorities for clear 8 [eight] days from
4th October, 2008, so that he can play role of host in
socio-religious functions arranged.
Therefore,
Rule. Mr. A.J.Desai, learned APP waives service of Rule on behalf of
the opponent.
The
application is partly allowed. The applicant is granted temporary
bail on furnishing surety of Rs.5,000/- with the jail authorities for
clear 8 [eight] days from 4th October, 2008. It is
clarified that the applicant shall have to give a written undertaking
to the jail authority that on Sunday, 12th October, 2008
before 12.30 p.m., he will surrender before the jail authority
directly, failing which appropriate steps shall be taken by the jail
authorities declaring him a person absconder. Rule is made absolute
in the above terms.
[C.K.
BUCH, J.] [H.B. ANTANI, J.]
pirzada/-
Top