Gujarat High Court High Court

Badubhai vs State on 14 May, 2010

Gujarat High Court
Badubhai vs State on 14 May, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5177/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5177 of 2010
 

In


 

CRIMINAL
APPEAL No. 1325 of 2007
 

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

 

BADUBHAI
KALABHAI PUCHHATA KABABHAI BARIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR MENGDE, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 14/05/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule.

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

The
applicant seeks temporary bail for construction of house.

On
inquiry being made, the cause is found to be genuine.

In
this set of circumstances, we are inclined to entertain this
application in part.

The
application is partly allowed. The applicant shall be released on
temporary bail for a period of two weeks, on his executing a personal
bond of Rs.2,000/- (Rupees Two thousand only) before the jail
authorities, on condition that he shall confine himself to the State.
Rule is made absolute accordingly.

Direct
Service is permitted.

(A.L.

DAVE, J)

(BANKIM.N.MEHTA,
J)

shekhar/-

   

Top