Gujarat High Court Case Information System
Print
CR.MA/5403/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5403 of 2008
In
CRIMINAL
MISC.APPLICATION No. 3878 of 2008
=========================================================
SHANKARBHAI
DIPABHAI AMLIYAR & 1 - Applicants
Versus
STATE
OF GUJARAT - Respondent
=========================================================
Appearance :
MR
BM MANGUKIYA for the Applicants.
MR PD
BHATE, APP for the
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 20/06/2008
ORAL
ORDER
1. Leave
to amend granted.
2. Learned
Additional Public Prosecutor seeks time to get further instructions
from the police officer.
3. Learned
counsel for the applicants submitted that vide order dated 11th
June,2008 passed in Criminal Misc. Application No.7003 of 2008, the
applicants were enlarged on temporary bail for a period of two weeks
from the date of his release. This temporary bail comes to an end on
26th June,2008 and, therefore, temporary bail granted to
the applicants, may be extended, till learned Additional Public
Prosecutor is ready in this matter.
4. In
view of the fact that time is prayed for by the learned Additional
Public Prosecutor and looking to the amended prayer of the
applicants, temporary bail granted by this Court vide order dated
11th June,2008 in Criminal Misc.Application No.7003 of
2008, is hereby extended upto 11th July,2008,
on the same terms and conditions. S.O. to 4th July,2008.
Direct service permitted.
(D.N.PATEL,J)
*dipti
Top