Gujarat High Court High Court

Tribhovandas vs State on 24 July, 2008

Gujarat High Court
Tribhovandas vs State on 24 July, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9761/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9761 of 2008
 

In


 

CRIMINAL
APPEAL No. 1282 of
2007 
=========================================================

 

TRIBHOVANDAS
BHAGWANDAS DUDHREJIA THRO HITESH TRIBHOVANDAS DUDHREJIA- Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS SG PATEL for Applicant(s) : 1, 
MS DARSHNA PANDIT ASST.
PUBLIC PROSECUTOR for
Respondents. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 24/07/2008 

 

 
ORAL
ORDER

1. By
way of this application through his son, the convict has prayed to
extend his temporary bail for a period of thirty days.

2. Heard.

I have perused the relevant record. The convict was released on
temporary bail by this Court vide its order dated 27.06.2008 for a
period of twenty days from the date of his release. Ms. Patel,
learned Advocate for the convict has submitted that the petitioner
has been admitted in hospital since 16.07.2008 for treatment of
Paraposesis & NIDDM. In support of her say, Ms. Patel has
produced a Medical Certificate issued by one Dr. Rakesh B. Chhajed.
Taking into consideration the aforesaid aspect, the application
deserves to be allowed partly.

3. In
the result, the application is partly allowed. The interim bail
granted by this Court to the convict vide order dated 27.06.2008 is
extended for a further period of TWENTY DAYS
only from today, on the same terms and conditions as enumerated in
the order of this Court dated 27.06.2008. It is made clear that no
further extension will be granted and on completion of the aforesaid
period the convict will surrender before the jail Authority
immediately.

(M.D.

Shah,J.)

Umesh/

   

Top