IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No 4046 of 2003 -------------------------------------------------------------- LAKHABHAI DAHYABHAI PARMAR] Versus THE STATE OF GUJARAT -------------------------------------------------------------- Appearance: 1. Criminal Misc.Application No. 4046 of 2003 MS SMITA R PATEL for Petitioner No. 1 MR NITIN M AMIN for Petitioner No. 1 MR PITAMBER ABICHANDANI A.P.P. for Respondent No. 1 .......... for Respondent No. 2 -------------------------------------------------------------- CORAM : MR.JUSTICE AKSHAY H.MEHTA Date of Order: 09/06/2003 ORAL ORDER
Rule. Mr.Ptamber Abichandani learned A.P.P.
waives service of rule on behalf of respondent – State.
The applicant was released on temporary bail vide
order dated 23rd May, 2003. He was released on temporary
bail for a period of 10 days on the ground of betrothal
ceremony of his daughter. This application has been
filed seeking extension of the said period which is to
expire tomorrow on the ground that the said daughter’s
marriage is fixed on 17th June, 2003. In support of the
said application, an invitation card has been annexed
which confirms this fact.
In view thereof, the time already granted earlier
is required to be extended for further a period two weeks
and hence it is directed that the said period stands
extended for a further period of two weeks from the date
of the expiry of the earlier period on the same terms and
conditions.
The application is partly allowed. Rule is made
absolute to the aforesaid extent.
Direct Service is permitted.
[AKSHAY H. MEHTA, J.]
/phalguni/