Gujarat High Court High Court

Dipak vs State on 2 September, 2011

Gujarat High Court
Dipak vs State on 2 September, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12483/2011	 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12483 of
2011 
 
=========================================================

 

DIPAK
JIVANBHAI SOLANKI - THRO' NANUBEN J SOLANKI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for Applicant(s) : 1, 
MRS. ML SHAH APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 02/09/2011 

 

 
 
ORAL
ORDER

1. Rule.

Mrs. M.L. Shah, learned APP waives service of Notice of Rule on
behalf of the respondent.

2.
Heard Ms. M.L. Shah, learned APP.

3.
The applicant has taken out present application seeking extension of
temporary bail for period of 30 days.

4. Earlier
vide order dated 18.08.2011 passed in Criminal Misc. Application
No.11806 of 2011 the Court (coram: Hon’ble Mr. Justice Anant S. Dave)
after hearing the applicant and learned APP was pleased to grant
temporary bail to the accused who is under trial prisoner for period
of 15 days. Now, extension for further period of 30 days is requested
for on the ground that the family could not make arrangement for
necessary finance and therefore operation could not be undertaken.
Since the operation had to be postponed due to financial difficulty
extension is requested for on the ground that presence of the accused

– under trial prisoner is necessary as he is the only son of the
mother who is to be operated.

5. Having
regard to the reasons in support of the application, the application
is accepted. The request for extension of temporary bail for further
period of 10 days is granted on the same terms and conditions.
It is clarified that extension is granted only for further period of
10 days and after completion of the aforesaid period of 10 days the
applicant shall surrender himself to the concerned jail authority.

6. The
application is allowed to the aforesaid extent. Rule is made absolute
to the aforesaid extent.

(K.M.THAKER,J.)

Suresh*

   

Top