Gujarat High Court Case Information System
Print
CR.MA/6437/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6437 of 2011
In
CRIMINAL
MISC.APPLICATION No. 4252 of 2011
In
CRIMINAL
APPEAL No. 943 of 2010
=========================================================
MAJEEDKHAN
MOHABBATKHAN MALEK - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
EE SAIYED for
Applicant(s) : 1,
MR KARTIK PANDYA, APP for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 10/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1. The
present application is filed seeking extension of temporary bail
granted by this Court by order dated 06.04.2011. In support of the
application, photographs of the under-construction house are
produced.
2. RULE.
Mr.Kartik Pandya, learned Additional Public Prosecutor waives
service of Rule on behalf of the respondent-State.
3. Learned
APP made available for perusal the jail remarks. There is nothing
adverse against the applicant-convict. He is released on temporary
bail for the first time by the aforesaid order.
4. For
the contents of the application, the same is allowed. The temporary
bail is extended for a period of one month from the date of expiry of
the earlier temporary bail period.
5. The
applicant shall surrender to the Jail authorities on expiry of the
temporary bail period.
6. Rule is made
absolute.
Direct service
permitted today.
(Ravi
R.Tripathi, J.)
(P.P.Bhatt,
J.)
*Shitole
Top