Gujarat High Court High Court

Mohammad vs State on 8 February, 2011

Gujarat High Court
Mohammad vs State on 8 February, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1648/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1648 of
2011 
=========================================================

 

MOHAMMAD
TARIK ATA MOHAMMAD RAJPUT - UNDER TRIAL PRISONER - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
JAYSHREE C BHATT for
Applicant(s) : 1, 
MR DC SEJPAL, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 08/02/2011 

 

ORAL
ORDER

Rule.

Learned APP Shri Sejpal waives service of rule.

Counsel
for the petitioner submitted that since October 2009, the petitioner
is in jail. He has not enjoyed any spell of temporary release. She
submitted that father of the petitioner met with an accident and he
had to undergo several operations. Some more operations are to be
performed.

Considering
the submissions, the petitioner is ordered to be released on
temporary bail for a period of ten days on his depositing an amount
of Rs.5,000/- (Rupees five thousand only). Upon completion of the
period, he shall surrender to the jail authorities. Rule is made
absolute accordingly.

Direct
service.

(Akil
Kureshi, J.)

(vjn)

   

Top