Gujarat High Court Case Information System
Print
CR.MA/5081/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5081 of 2010
In
CRIMINAL
APPEAL No. 1404 of 2009
=========================================
PALABHAI
VASHRAMBHAI HARIJAN (PARMAR) - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
SL VAISHYA for Applicant(s) : 1,
MS CM SHAH, ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 21/05/2010
ORAL
ORDER
Rule.
Ms. Shah, learned APP waives service of notice of Rule for the
respondents.
Present
application has been preferred by the applicant Palabhai
Vashrambhai Harijan (Parmar) to release him on temporary bail to
attend marriage ceremony of his nephew which is scheduled on
31.5.2010 and also to manage admission of his daughter in 8th
Std.
To
attend the marriage ceremony of the nephew, the applicant is not
required to be released on temporary bail, as it cannot be said that
the applicant’s presence is must.
Now,
so far as the admission of daughter of the applicant in 8th
Std. is concerned, District Education Officer, Banaskantha is hereby
directed to see that the daughter of the applicant gets admission in
8th Std. in the nearby school/village near to village
Chhapra, Tal: Deodar, Dist: Banaskantha. For that purpose, the
applicant may submit an appropriate application before the District
Education Officer, Banaskantha along with the present order, so that
the District Education Officer, Banaskantha can manage for admission
of the daughter of the applicant in 8th Std. If still,
there is any difficulty, it will be open for the applicant to submit
an appropriate application to release on temporary bail on the
aforesaid ground, which shall be considered in case of difficulty.
With
this, the present application is disposed of. Rule is discharged.
(M.R.
SHAH, J.)
shekhar/-
Top