Gujarat High Court High Court

Akrammiya vs State on 10 May, 2010

Gujarat High Court
Akrammiya vs State on 10 May, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4321/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4321 of 2010
 

In


 

CRIMINAL
APPEAL No. 1400 of 2004
 

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

AKRAMMIYA
AHMADMIYA KAJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

====================================== 
Appearance
: 
MR PP MAJMUDAR for Applicant(s)
: 1, 
MR DC SEJPAL APP for Respondent(s) :
1, 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 10/05/2010  
 
ORAL ORDER

Heard
learned advocate Mr.P.P.Majmudar for the applicant and
Mr.D.C.Sejpal, learned Additional Public Prosecutor for respondent
State.

Learned
advocate Mr.Majmudar for the applicant, on instructions, states that
father of the applicant has expired on 8th May, 2010,
and, therefore, in order to perform obsequial ceremony, the
applicant may be granted temporary bail for a period of 30 days’.

Considering
the averments made in the application and submissions canvassed by
learned advocates of both the sides, I am of the view that applicant
deserves to be enlarged on temporary bail for a period of 15 days’
from the date of his release on his furnishing personal bond of
Rs.5,000/- (Rupees Five Thousand Only) before the Superintendent,
Baroda Central Jail on usual terms and conditions.

On
completion of aforesaid period on which the applicant is released on
temporary bail, the applicant shall surrender before the Jail
Authority.

With
the above observations and direction, the application is partly
allowed. Rule is made absolute to the extent indicated hereinabove.

(H.B.ANTANI,
J.)

Amit/-

   

Top