Gujarat High Court High Court

Imtiyaz vs State on 29 April, 2011

Gujarat High Court
Imtiyaz vs State on 29 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6100/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6100 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 2705 of 2011
 

In
 

CRIMINAL
APPEAL No. 1407 of 2006
 

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

IMTIYAZ
KASAMBHAI KATARIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===================================== 
Appearance
: 
MR EE SAIYED for Applicant(s) :
1,MR SIKANDER SAIYED for Applicant(s) : 1,PARTY-IN-PERSON for
Applicant(s) : 1,MRS MUMTAZ SAIYED for Applicant(s) : 1, 
MR KARTIK
PANDYA, APP for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P. P. BHATT
		
	

 

 
 


 

Date
: 29/04/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

1.0 Present
application is filed seeking extension of Temporary Bail granted by
this Court for a period of 30 days by order dated
30th
March 2011 in Criminal Misc. Application No. 2705 of 2011 for 30
days.

2.0 The
matter was mentioned in the morning for urgent circulation today.
The permission was granted. The papers are received from the
Registry.

3.0 Rule.

Learned Additional Public Prosecutor Mr. Pandya waives service of
process of Rule.

4.0 The
learned Additional Public Prosecutor, putting his sincere efforts,
has obtained the Jail Remarks. The Court puts its appreciation on
record for the same.

5.0 The
Party in Person – applicant – convict submitted that the work
of repairing of house is incomplete and if the Temporary Bail is
extended, he will try to see that the work is completed and he will
also be able to procure required treatment for his father.

6.0 Taking
into consideration the contents of the application, the same is
allowed. The Temporary Bail, granted by this Court by order dated
30th March 2011 in Criminal Misc. Application No. 2705 of
2011 is extended for a period of 30 days on the same terms and
conditions.

6.1 The
applicant – convict shall surrender to the jail authorities on
expiry of the Temporary Bail period.

6.2 Rule
is made absolute to the aforesaid extent.

6.3 The
Registry is directed to communicate this order to the jail
authorities immediately by fax.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top