Gujarat High Court Case Information System
Print
CR.MA/12327/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12327 of 2011
In
CRIMINAL
MISC.APPLICATION No. 11129 of 2011
In
CRIMINAL APPEAL No. 1415 of 2010
=========================================================
ILLUBHAI
VALJIBHAI NANDESARIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MAHESH K POOJARA for
Applicant(s) : 1,
MR KARTIK PANDYA, APP for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 30/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)
1. Rule. Learned APP waives
service.
2. The applicant-convict,
who is at present on temporary bail, filed this application seeking
extension of the temporary bail for further period of 20 days on the
ground of repairing of his house.
3. It is, therefore,
submitted that to complete the repairing work of his house, the
earlier temporary bail order may be extended. It is submitted that
pursuant to the earlier order of temporary bail, the applicant is
required to surrender before the jail authority on 02/09/2011.
5. Considering the facts
and circumstances of the case, the application is allowed in part.
The earlier temporary bail order is further extended for the period
of 15 [fifteen] more days from 02/09/2011, on the same terms and
conditions set-forth in the earlier order. After expiry of the
extension period, the applicant – convict shall surrender before the
concerned jail authority immediately.
6. Rule is made absolute
accordingly. DS Permitted.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
*
Pansala.
Top