Gujarat High Court High Court

========================================== vs Mr Pd Bhate Addl.Public … on 11 July, 2008

Gujarat High Court
========================================== vs Mr Pd Bhate Addl.Public … on 11 July, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8827/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8827 of 2008
 

In


 

CRIMINAL
APPEAL No. 864 of 2001
 

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

DHARISHI
NAMORI MAHESHWARI 

 

Versus
 

STATE
OF GUJARAT & ANR 

 

========================================== 
Appearance
: 
MS JAYSHREE C BHATT for
Applicant:1 
MR PD BHATE ADDL.PUBLIC PROSECUTOR for
Respondents:1-2 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 11/07/2008  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Rule.

Mr.P.D.Bhate, learned Additional Public Prosecutor waives service of
notice of Rule on behalf of respondents.

Heard
the learned counsel for the respective parties.

The
applicant has filed this application seeking temporary bail for a
period of three weeks on the ground of attending after death
ceremony of his younger brother who expired on 02.07.2008. In
support of it, he has annexed xerox copy f death certificate.
Therefore, we have issued Notice making it returnable today. In
pursuance of issuance of Notice, learned APP has submitted Fax
report which is ordered to be taken on record. Same supports the say
of the applicant.

In
view of the aforesaid facts and circumstances, the application is
partly allowed and the applicant is ordered to be released on
temporary bail for a period of 6 days from the date of his release
on his executing a personal bond in the sum of Rs.5,000/- (Rupees
Five Thousand Only) before the jail authority.

He
shall surrender before the Jail Authority immediately after the
aforesaid period is over.

Rule
is made absolute to the aforesaid extend. Direct Service is
permitted.

(R.P.

DHOLAKIA, J.)

(D.N.

PATEL, J.)

Amit/-

   

Top