Gujarat High Court High Court

Bhagvanjibhai vs State on 27 April, 2011

Gujarat High Court
Bhagvanjibhai vs State on 27 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5707/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5707 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 4999 of 2011
 

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

BHAGVANJIBHAI
@ BHAGABHAI SAVASHIBHAI JINJARIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

======================================
 
Appearance : 
MR
BM MANGUKIYA for Applicant
 

Mr.
J.K. Shah, APP,  for respondent
No.1 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 27/04/2011 

 

 
 
ORAL
ORDER

Rule.

Service is waived.

It
is submitted that, due to certain complications which had arisen
before operation of the wife of the applicant, she was not operated
and the operation is now scheduled on 30th April 2004.

Considering
the above, the temporary bail granted earlier is extended for
further period of two weeks on the same terms and conditions
stipulated vide order dated 13.4.2011 in Criminal Misc. Application
No.4999 of 2011.

Rule
is made absolute. Direct service is permitted.

(ANANT
S. DAVE, J.)

(swamy)

   

Top