Gujarat High Court High Court

Abhesing vs State on 5 June, 2008

Gujarat High Court
Abhesing vs State on 5 June, 2008
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7043/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7043 of 2008
 

In


 

CRIMINAL
APPEAL No. 110 of 2003
 

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

 

ABHESING
GOPALBHAI VASAVA THRO' BHUPATBHAI VECHAN VASAVA & 1 -
Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AD SHAH for
Applicant(s) : 1,MS KRISHNA U MISHRA for Applicant(s) : 1, 
MR KT
DAVE, APP, for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 05/06/2008 

 

ORAL
ORDER

Rule.

Learned APP Mr. KT DAVE waives service of Rule on behalf of the
respondents.

Heard.

The applicant has filed this Application for releasing him on
temporary bail on the ground of marriage of his son and as per
Marriage Invitation Card the marriage is fixed on 12th
June, 2008.

Considering
the facts and circumstances of the case, this Application is allowed
and the applicant is ordered to be released on temporary bail from
11th June 2008 evening to 12th June, 2008
evening with Police Escort for attending the marriage of his son
and on 12th June, 2008 in the evening the custody of the
applicant should be handed over to the Jail Authority.

Rule
made absolute to the aforesaid extent only.

Direct
service permitted.

Date
: June 05, 2008 (Z.K.SAIYED,J.)

sas

   

Top