Gujarat High Court High Court

Imran vs State on 3 May, 2010

Gujarat High Court
Imran vs State on 3 May, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4742/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 4742 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4333 of
2010 
======================================
 

IMRAN
YUNUSBHAI DHANANI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

====================================== 
Appearance
: 
MR HR PRAJAPATI for
Petitioner(s) : 1, 
MS JIRGA JHAVERI AGP for Respondent(s) : 1,
3, 
None for Respondent(s) :
2, 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 03/05/2010  
 
ORAL ORDER

Heard
Ms.Jirga Jhaveri Assistant Government Pleader and Mr.H.R.Prajapati
learned advocate for the applicant.

Considering
the averments made in the application as well as affidavit filed by
the father of girl with whom engagement of the applicant is fixed, I
am of the view that applicant deserves to be granted temporary bail
for a period from 4th May, 2010 to 7th May,
2010 on furnishing a personal bond of Rs.5,000/- (Rupees Five
Thousand Only) before the jail authority on usual terms and
conditions.

The
applicant shall surrender before the jail authority on completion of
period for which he is granted temporary bail.

With
the above observations, application is allowed. Rule is made
absolute to the extent indicated hereinabove. Direct Service today.

(H.B.ANTANI,
J.)

Amit/-

   

Top