Gujarat High Court High Court

Rajubhai vs State on 28 June, 2010

Gujarat High Court
Rajubhai vs State on 28 June, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6150/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 6150 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 6694 of 2010
 

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

 

RAJUBHAI
NAGINBHAI VAGHELA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SUBHADRA G PATEL for
Petitioner(s) : 1, 
MR JANAK RAVAL, AGP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 28/06/2010 

 

 
 
ORAL
ORDER

Rule.

Learned AGP Mr. Raval waives service of Rule on behalf of respondent
No.1.

The
applicant has filed this Application for releasing him on temporary
bail, pending the above mentioned petition, on the ground that his
son is to be operated on 30th June, 2010, and for that
purpose the applicant has to manage for operation fee, etc.

Heard.

Learned Advocate for the applicant and learned AGP for the
respondents State.

In
the facts and circumstances of the case, this application is allowed.
The applicant is ordered to be released on temporary bail for a
period of 2 (two) days i.e. for 30th June, 2010 and 1st
July, 2010, only, on his furnishing a personal bond of Rs.5000/-. He
shall surrender before the Jail Authority on 1st July,
2010 at 5.30 P.M.

Application
is allowed. Rule is made absolute to the aforesaid extent only.

Direct
service is permitted.

(Z.K.SAIYED,
J.)

sas

   

Top