Gujarat High Court Case Information System
Print
CA/9563/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9563 of 2011
In
SPECIAL
CIVIL APPLICATION No. 12030 of 2011
=========================================================
MEHBOOBMIYAN
@BATKO GULAM MOIYUDDIN SHAIKH - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SIKANDER SAIYED for
Petitioner(s) : 1,
MR MAULIK NANAATI, for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 12/09/2011
ORAL ORDER
Rule. Mr. Maulik
Nanavati, learned APP waives service of rule on behalf of respondent
– State.
Heard
Mr. Sikandar Saiyed learned advocate for the applicant and Mr.Maulik
Nanavati, learned AGP for respondent State.
Learned advocate Mr.
Saiyed submitted that the present application is preferred by the
detenue for extension of his temporary bail granted on 2.9.2011 for
four weeks on the ground that his mother is suffering from
hemiporasis cerebra-vascular stroke with Diabetes mellitus and she
is bed ridden and could not even walk.
In
the facts and circumstances of the case the accused –
applicant is ordered to be released on temporary bail for further
period of 15 days from the date of his release on his furnishing
personal bond of Rs.5,000/- (Rupees Five Thousand Only) with the
jail authority from his actual date of release. He shall surrender
with the jail authority on expiry of temporary bail period. Rule
made absolute. Direct Service is
permitted.
(Z. K.
SAIYED, J)
kks
Top