Gujarat High Court High Court

Mehboobmiyan vs State on 12 September, 2011

Gujarat High Court
Mehboobmiyan vs State on 12 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9563/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9563 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 12030 of 2011
 

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

 

MEHBOOBMIYAN
@BATKO GULAM MOIYUDDIN SHAIKH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SIKANDER SAIYED for
Petitioner(s) : 1, 
MR MAULIK NANAATI, for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 12/09/2011  
 
ORAL ORDER

Rule. Mr. Maulik
Nanavati, learned APP waives service of rule on behalf of respondent

– State.

Heard
Mr. Sikandar Saiyed learned advocate for the applicant and Mr.Maulik
Nanavati, learned AGP for respondent State.

Learned advocate Mr.
Saiyed submitted that the present application is preferred by the
detenue for extension of his temporary bail granted on 2.9.2011 for
four weeks on the ground that his mother is suffering from
hemiporasis cerebra-vascular stroke with Diabetes mellitus and she
is bed ridden and could not even walk.

In
the facts and circumstances of the case the accused –
applicant is ordered to be released on temporary bail for further
period of 15 days from the date of his release on his furnishing
personal bond of Rs.5,000/- (Rupees Five Thousand Only) with the
jail authority from his actual date of release. He shall surrender
with the jail authority on expiry of temporary bail period. Rule
made absolute. Direct Service is
permitted.

(Z. K.

SAIYED, J)

kks

   

Top