Gujarat High Court High Court

Majeedkhan vs State on 10 May, 2011

Gujarat High Court
Majeedkhan vs State on 10 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6437/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6437 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 4252 of 2011
 

In


 

CRIMINAL
APPEAL No. 943 of 2010
 

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

 

MAJEEDKHAN
MOHABBATKHAN MALEK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
EE 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
: 10/05/2011 

 

 
 
ORAL
ORDER

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

1. The
present application is filed seeking extension of temporary bail
granted by this Court by order dated 06.04.2011. In support of the
application, photographs of the under-construction house are
produced.

2. RULE.

Mr.Kartik Pandya, learned Additional Public Prosecutor waives
service of Rule on behalf of the respondent-State.

3. Learned
APP made available for perusal the jail remarks. There is nothing
adverse against the applicant-convict. He is released on temporary
bail for the first time by the aforesaid order.

4. For
the contents of the application, the same is allowed. The temporary
bail is extended for a period of one month from the date of expiry of
the earlier temporary bail period.

5. The
applicant shall surrender to the Jail authorities on expiry of the
temporary bail period.

6. Rule is made
absolute.

Direct service
permitted today.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top