Gujarat High Court Case Information System
Print
R/CR.MA/7576/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 7576 of 2011
================================================================
NASIBKHAN
MADHUKHAN....Applicant(s)
Versus
STATE
OF GUJARAT & 1....Respondent(s)
================================================================
Appearance:
PARTY-IN-PERSON
as ADVOCATE for the Applicant(s) No. 1
MR
JK SHAH APP for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 07/06/2011
ORAL
ORDER
1. Rule.
Learned APP, Mr.J.K.Shah, waives service of notice of Rule on behalf
of respondent State.
2. The
accused applicant party-in-person has preferred this
application praying for extension of the temporary bail which was
granted vide order dated 20.5.2011. The extension is prayed for on
the ground that he has to arrange necessary finance for school
admission and tuition fees of his children and also to make necessary
arrangements for the treatment of his mother.
3. It
appears that vide order dated 20.5.2011, the accused applicant
was released on temporary bail for a period of 2 weeks on the ground
of marriage of his niece which was scheduled on 29.5.2011.
4. In
the facts and circumstances of the case, the temporary bail earlier
granted vide order dated 20.5.2011 passed in Criminal Misc.
Application No.7083 of 2011 is extended for a further period of 2
weeks on the same terms and conditions as earlier ordered.
5. Rule
is made absolute to the aforesaid extent. Direct service is
permitted.
(J.B.PARDIWALA,
J.)
(vipul)
Page
2 of 2
Top