Gujarat High Court
Kanubhai vs State on 21 June, 2011
Gujarat High Court Case Information System
Print
CR.MA/8410/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8410 of 2011
In
CRIMINAL
MISC.APPLICATION (TEMP BAIL) No. 7458 of 2011
=========================================================
KANUBHAI
MAHADEVBHAI BHARVAD - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Applicant(s) : 1,
MR. DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 21/06/2011
ORAL
ORDER
By
way of present application, learned advocate appearing for the
applicant seeks extension of time of temporary bail which was granted
by this Court (Coram: Hon’ble Mr. Justice J.B. Pardiwala,J.) vide
order dated 8.6.2011.
Heard
learned advocate for both the sides and also considering the
submissions made by the learned advocates, I am of the view that the
application deserves to be allowed and is hereby partly allowed. The
time for surrender is hereby extended up to 2nd July,2011
on same terms and conditions. Direct service is permitted.
(K.M.THAKER,J.)
Vahid
Top