Gujarat High Court High Court

Milan vs State on 9 July, 2010

Gujarat High Court
Milan vs State on 9 July, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7242/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7242 of 2010
 

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


 

MILAN
JITENDRAKUMAR THAKKAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance
: 
MS
KRISHNA U MISHRA for Applicant(s) : 1, 
MR AJ DESAI ADDITIONAL
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 09/07/2010 

 

 
 
ORAL
ORDER

1.
Having regard to the facts and circumstances of the case, the
application is taken up for hearing today.

2. This
application is preferred by the applicant to release him on temporary
bail, as the Mudan Ceremony of his son Vishw is scheduled on
13.7.2010 and his younger brother Karan and cousin brother Akshar,
who Ygno Pavit Sanskar is also fixed on 16.7.2010. Therefore, the
presence of the applicant is necessary and he is required to be
released on temporary bail so as to he will attend both the
ceremonies. He was arrested in connection with the complaint being
C.R. No.I 67 of 2009 registered with Sarkhej Police Station for the
offence punishable under Section 346, 365, 323, 504,506(2), 114 of
Indian Penal Code. Considering the facts and circumstances and
submissions made by learned advocate for the applicant, I am of the
view that the applicant deserves to be enlarged on temporary bail.

3. In
view of the aforesaid facts and circumstances, the application is
partly allowed and the applicant is
ordered to be released on temporary bail for a period commencing from
13/7/2010 in the morning at 10.00 a.m. till 16.7.2010 in the evening
at 5.30 p.m., upon furnishing a personal bond of Rs.5,000/- (Rupees
five thousand only) before the concerned Jail Authority and on the
conditions that:-

[a] he shall
surrender before the jail authorities upon completion of the
aforesaid period.

[b] he shall
not leave the State of Gujarat.

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

(Z.K.SAIYED,
J.)

ynvyas

   

Top