Gujarat High Court High Court

Milan vs State on 1 April, 2010

Gujarat High Court
Milan vs State on 1 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2365/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2365 of
2010 
=========================================================

 

MILAN
JITENDRAKUMAR THAKKAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SWATI D SHARMA for
Applicant(s) : 1,MS RAJANI D SHARMA for Applicant(s) : 1, 
MR DC
SEJPAL ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1, 
RULE UNSERVED
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 01/04/2010  
 
ORAL ORDER

Heard
learned advocate Mr.I.M.Pandya for Ms.Swati Sharma for the applicant
and Mr.D.C.Sejpal, learned Additional Public Prosecutor for
respondent State at length and in great detail.

Considering
the averments made in the application as the operation of the wife
of the applicant is to be performed on 5th April, 2010,
applicant is required to be granted temporary bail for a period from
4th April, 2010 to 9th April, 2010 with police
escorts.

In
view of the above, the application is allowed and the applicant is
ordered to be released on temporary bail for a period of commencing
from 04.04.2010 to 09.04.2010. The applicant shall surrender before
the jail authority on 10.04.2010 at 6:00 pm. without fail. The
applicant shall bare expenses towards police escort.

With
these observations, Rule is made absolute to the extent indicated
hereinabove. Direct service is permitted.

(H.B.

ANTANI, J.)

Amit/-

   

Top