Gujarat High Court Case Information System
Print
CR.MA/6857/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6857 of 2008
In
CRIMINAL
APPEAL No. 2009 of 2005
=========================================================
BISWAJIT
@ BISU MANIGOPAL SINGAROY(BRAHMAN) - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SL VAISHYA for
Applicant(s) : 1,MR
MA QURAISHI for
Applicant(s) : 1,
MR
MAULIK NANAVATI Ld. APP for
Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 03/06/2008
ORAL
ORDER
Rule.
Mr Maulik Nanavati learned APP waives service of rule on behalf of
respondent-State.
Heard
the learned advocate for the applicant and learned APP for the
respondent-State.
The
applicant-convict has filed this application for releasing him on
temporary bail for a period of 30 days to attend the marriage
ceremony of his sister which is scheduled to be held on 9.6.2008.
Considering
the facts and circumstances of the case, this application is partly
allowed. The applicant-convict is ordered to be released on temporary
bail with police escort (japta) from 7.6.2008 morning to 10.6.2008
morning. The Jail Authority is directed to take the applicant-convict
at the place of marriage i.e. at Bhuj on 7.6.2008 in the morning at
10.00am and take back the applicant-convict in jail on 10.6.2008 in
the morning at 10.00a.m.
Rule
is made absolute to the above extent only. DS permitted.
(Z.K.
SAIYED, J.)
mandora/
Top