Gujarat High Court High Court

Avtarsingh vs State on 6 June, 2011

Gujarat High Court
Avtarsingh vs State on 6 June, 2011
Author: J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/CR.MA/7501/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


CRIMINAL
MISC.APPLICATION  No 7501 of 2011
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

AVTARSINGH
			AJITSINGH SARDAR....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT....Respondent(s)
		
	

 

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

Appearance:
 

MR
JAGDISH M CHAUHAN as ADVOCATE for the Applicant(s) No. 1
 

MR
JK SHAH, APP for the RESPONDENT(s) No. 1
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE J.B.PARDIWALA
			
		
	

 


 

 


Date
: 06/06/2011
 


 

 


ORAL
ORDER

Rule. Mr.Shah, learned APP
waives service of Rule for the respondent State.

This is an application by the
accused-applicant, praying for extension of temporary bail granted
by this Court vide order dated 20.5.2011. Vide order dated
20.5.2011, the accused-applicant was ordered to be released on
temporary bail for a period of two weeks from the date of his
release on the ground of his wife’s ailment, who is suffering from
gynaec problem. She is to be operated for gynaec problem and her
surgery was scheduled to be performed on 22.5.2011, but considering
the overall health of the wife of the accused-applicant, the surgery
could not be performed and it has now been postponed. According to
the learned Counsel appearing for the accused-applicant, the surgery
of the wife of the accused-applicant is scheduled to be performed on
20.6.2011.

In any view of the matter, for
the last time, the temporary bail granted earlier is extended up to
24.6.2011 on the same terms and conditions as ordered earlier. The
accused-applicant shall surrender before the concerned Jail
Authority on or before 24.6.2011.

The application is allowed to
the aforesaid extent. Rule made absolute accordingly. Direct
service is permitted.

(J.B.PARDIWALA,
J.)

vinod

Page
2 of 2

   

Top