Gujarat High Court High Court

Khemchandbhaichuvadmal vs State on 20 June, 2011

Gujarat High Court
Khemchandbhaichuvadmal vs State on 20 June, 2011
Author: K.M.Thaker,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8221/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8221 of 2011
 

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

 

KHEMCHANDBHAICHUVADMAL
VALERA - THRO' LILABEN K VALERA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SUBHADRA G PATEL for
Applicant(s) : 1, 
MR LB DABHI ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 20/06/2011 

 

 
ORAL
ORDER

1. Rule.

Mr.Dabhi, learned APP waives service of notice of Rule on behalf of
respondent State.

2. Heard
Ms.Patel, learned advocate for the applicant and Mr.Dabhi, learned
APP for respondent State.

3. Ms.Patel,
learned advocate for the applicant has submitted that on the ground
of his own medical treatment, present applicant was granted temporary
bail for a period of 30 days vide order dtd.20.5.2011 passed by this
Court (Coram: Honourable Mr.Justice P.P.Bhatt ) in Criminal Misc.
Application No.6981 of 2011. Ms.Patel, learned advocate submitted
that applicant was operated on 07.06.2011, however, the applicant is
not able to move from one place to another place and, therefore,
period of his release on temporary bail, may be extended for further
90 days.

4.
Having considered the submissions made by learned advocate for
applicant and the contents of the application and details stated
therein, application is partly allowed. The period of release of
applicant, on temporary bail, is extended upto 26th June,
2011 on same terms and conditions. The applicant shall report to the
jail authority on the expiry of extended period.

5. Rule
is made absolute to the aforesaid extent. Direct Service is
permitted.

(K.M.THAKER,
J.)

Amit

   

Top