Gujarat High Court High Court

Dhanabhai vs State on 4 June, 2008

Gujarat High Court
Dhanabhai vs State on 4 June, 2008
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6750/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6750 of 2008
 

In


 

CRIMINAL
APPEAL No. 242 of 2006
 

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


 

DHANABHAI
RUPABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
THROUGH
JAIL for Applicant(s) : 1, 
MR R.C.Kodekar APP for Respondent(s) :
1, 
RULE NOT RECD BACK for Respondent(s) :
2, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 04/06/2008 

 

 
 
ORAL
ORDER

1. By
way of filing present application, the applicant has prayed for
temporary bail for period of 30 days on the ground of attending
marriage ceremony in his family which is fixed on 8.6.2008. The
marriage card is also produced along with the application by the
applicant.

2. Considering
the above facts and circumstances, the application is partly allowed.
Jail authority is directed to send present applicant under police
escort (japta) at the place of marriage on 7th June, 2008
in the morning till 8th June, 2008. The applicant shall
surrender before the Jail authority on 8th June, 2008 at
7.30 in the evening.

3. Rule
is made absolute accordingly. Application is disposed of.

(Z.K.SAIYED,
J.)

ashish//

   

Top