Gujarat High Court High Court

Narendrasinh vs State on 18 August, 2010

Gujarat High Court
Narendrasinh vs State on 18 August, 2010
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

 CR.MA
	12687 /2005               Order dated 25/10/2005                    
	                	     Page #  2

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12687 of 2005
 

In


 

CRIMINAL
APPEAL No. 1912 of 2004
 

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


 

NARENDRASINH
VAJESINH RATHOD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===========================================================
 
Appearance : 
MR
JB PARDIWALA for Applicant(s) : 1,PARTY-IN-PERSON for Applicant(s) :
1, 
MR RC KODEKAR APP for Respondent(s) :
1-2, 
=========================================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 25/10/2005  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)

Rule. Mr RC Kodekar,
learned APP waives service of Rule for the respondents. In the facts
and circumstances of the case, the application is taken up for final
disposal today.

This is an application
for extension of temporary bail on the ground that the convict’s
father is suffering from cancer.

In view of the fact
that the convict has by now completed 2 years of imprisonment, the
convict is due for furlough leave. However, the applicant who is
present before the Court states that that procedure will take some
time, but the applicant’s father requires one son to attend to him,
over and above, the applicant’s mother who is also released on
temporary bail.

In the facts and
circumstances of the case, the period of temporary bail is extended
till 10th November 2005. The applicant shall accordingly
surrender before the jail authority on 10th November 2005
by 5.00 PM.

Rule is made absolute.

While sending a copy of
this order to the Jail Superintendent, Sabarmati Central Prison (for
which Direct service is permitted), a copy of this order shall also
be sent to the Police Officer, in charge of Dholka Police Station.

(M.S.

SHAH, J.)            (D.H. WAGHELA, J.)
 

zgs/-
 

 



    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top