IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 3164 of 2003
--------------------------------------------------------------
RAFIQ DADUBHAI PARMAR PINJARA
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Criminal Misc.Application No. 3164 of 2003
MR PREMSING FOR MR YATIN SONI for applicanat No. 1
MS HARSHA DEVANI, APP for opponent No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE R.P.DHOLAKIA
Date of Order: 03/05/2003
ORAL ORDER
Rule. Ms.Harsha Devani, learned APP for opponent
waives service of rule on behalf of State.
2.Heard learned advocate for the applicant and
learned APP for the State. In view of the fact that
marriage of brother of the prisoner is scheduled to
solemnize on 4-5-2003, the applicant is required to be
granted temporary bail for some days to attend the
marriage.
4.Applicant is ordered to be released on temporary
bail in connection with C.R.No.III-5048 of 2002 of Talala
Police Station for a period of fifteen days from the date
of his release on the applicant depositing an amounting
Rs.2,000/- (Rupees Two Thousand only) directly with the
Jail Authority.
5.S.O. to 7-5-2003. Rule is made absolute only to
the aforesaid extent. Direct service for today is
permitted.
(R.P.DHOLAKIA,J.)
radhan/