Gujarat High Court High Court

Sushilaben vs State on 31 July, 2008

Gujarat High Court
Sushilaben vs State on 31 July, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/1013020/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10130 of 2008
 

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

 

SUSHILABEN
BHAGWANBHAI AHIREKAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BS PATEL for
Applicant(s) : 1,
                                 MRS RANJAN B PATEL for
Applicant(s) : 1, 
MR
AJ DESAI, APP for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

Date
: 31/07/2008 

 

ORAL
ORDER

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

Heard
learned counsel for the applicant, Mr.B.S.Patel and learned APP,
Mr.Desai for the State.

Rule.

Mr.A.J.Desai, learned APP waives service of rule on behalf of
opponents.

This
application has been filed for extension of temporary bail which has
been granted by this Court vide order dated 27-6-2008 passed in
Cri.Misc.Appln.No.8329 of 2008 in Criminal Appeal No.780 of 2006 in
view of sickness of the convict.

Learned
counsel for the applicant has produced a certificate dated 29-7-2008
issued by Dr. Suryakant D.Patel, D.H.M.S., At & Post Masar Road,
Tal. Padra, Dist. Vadodara. We are not entering into the said
certificate. However, as the convict has been released on temporary
bail considering the certificate issued by the said doctor, we would
like to extend her temporary bail for a further period of 15 days
keeping in mind her illness.

The
application is accordingly allowed. Temporary bail granted earlier
vide order dated 27-6-2008 passed in Cri.Misc.Appln.No.8329 of 2008
in Criminal Appeal No.780 of 2006 is extended for a period of
fifteen days on the same terms. The convict shall
surrender before the Jail Authority immediately after the aforesaid
period is over. Rule is made absolute to the aforesaid extent.
Direct service is permitted.

(R.P.DHOLAKIA,J.)

(D.N.PATEL,J.)

radhan/

   

Top