Gujarat High Court Case Information System
Print
CR.MA/1357/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1357 of 2010
In
CRIMINAL
APPEAL No. 1486 of 2009
======================================
AJITBHAI
BHIKHABHAI PATEL - Applicant
Versus
STATE
OF GUJARAT - Respondent
======================================
Appearance
:
HL
PATEL ADVOCATES for Applicant.
MR HL PARIKH, APP for
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 24/02/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE RAJESH H.SHUKLA)
The
present application has been filed by the applicant accused for
suspension of the sentence and/or alternatively, extension of the
temporary bail granted pursuant to the order passed by this Court in
Cri. Misc. Application No.14212 of 2009 on 24.12.2009.
Heard
Mr. Vijay Patel, learned advocate appearing for the applicant and
Mr. H. L. Parikh, learned Additional Public Prosecutor appearing for
the respondent.
In
view of the reasons stated in the application with the documents, we
are of the view that interest of justice would be served if the
temporary bail granted earlier is extended for another period of
four weeks. Accordingly, the present application stands allowed.
Temporary bail granted to the applicant shall stand extended till
four weeks from today i.e. upto 24.03.2010.
Rule
is made absolute. D.S. permitted today.
Sd/-
[K. A. PUJ, J.]
Sd/-
[RAJESH H. SHUKLA,
J.]
Savariya
Top