Gujarat High Court High Court

Nijamuddin vs State on 25 February, 2011

Gujarat High Court
Nijamuddin vs State on 25 February, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1921/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1921 of 2011
 

In


 

CRIMINAL
APPEAL No. 179 of 2006
 

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

 

NIJAMUDDIN
KAMARUDDIN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 25/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Learned
APP placed on record a statement recorded of the convict prisoner.

Taking
into consideration the contents of the application, the application
is partly allowed. The convict prisoner is ordered to be released on
temporary bail for a period of 45 days from the date of his actual
release on his executing a personal bond of Rs.5000/- (Rupees five
thousand only) with one surety of the like amount to the satisfaction
of the Jail authorities.

The
applicant shall surrender himself to the Jail authorities on expiry
of the above temporary bail period. Rule is made absolute to the
aforesaid extent.

(RAVI
R.TRIPATHI,J)

(P.P.BHATT,J)

pathan

   

Top