Gujarat High Court High Court

Manjulaben vs State on 2 September, 2011

Gujarat High Court
Manjulaben vs State on 2 September, 2011
Author: R.P.Dholakia, Honourable Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/15163/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15163 of 2005
 

In


 

CRIMINAL
APPEAL No. 611 of 1999
 

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

MANJULABEN,W/O.KALPASH
SONI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

======================================================== 
Appearance
: 
MR PM VYAS for Applicant(s) :
1, 
MR RC KODEKAR APP for Respondent(s) :
1, 
========================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 27/12/2005 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Leave
to amend.

Rule.

Learned A.P.P. Mr. R.C. Kodekar waives service of Rule on behalf of
the respondent-State.

Heard
learned counsel appearing for the respective parties.

By
way of filing the present application, the applicant has prayed for
regular bail, but we are not in a position to grant her regular bail
and, hence, learned counsel for the applicant has amended the
application and requested this Court that the applicant may be
released on temporary bail. Learned counsel has informed this Court
that recently, the present applicant has delivered one child and for
that she was granted temporary bail for a period upto 29.12.2005. As
the winter vacation is going to start from 30.12.2005, we accept the
request of the learned counsel for the applicant.

In
view of the aforesaid facts and circumstance, the application is
allowed and the temporary bail granted earlier
to the applicant is ordered to be extended for further period of
three months on the same terms.

She
shall surrender before the Jail Authority immediately after the
aforesaid period is over.

Rule
is made absolute to the aforesaid extent. Direct service is
permitted.


 
	 

 

				(R.P.DHOLAKIA,
J.)	   (M.D.SHAH, J.)
 


/patil



    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top