Gujarat High Court Case Information System
Print
CR.MA/13267/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13267 of 2011
In
CRIMINAL
MISC.APPLICATION No. 12133 of 2011
=========================================================
NASRUDDIN
@ NASRO NURUDDIN PATHAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1,
MR KL PANDYA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 30/09/2011
ORAL
ORDER
1. Rule.
Mr. K. L. Pandya, learned Additional Public Prosecutor waives
service of Rule on behalf of the State of Gujarat.
2. Present
application is filed by applicant-party-in-person for grant of
extension of temporary bail for a period of twenty one days, earlier
granted by this Court vide order dated 5/9/2011 passed in Criminal
Misc. Application No.12133 of 2011, on the ground of operation of
uterus of the wife of the accused.
3. Heard
party-in-person and learned APP. Considering the facts of the case,
the grounds stated in the application as well as medical certificate
produced on record, this application is granted. Now, the prisoner
shall surrender before the jail authority on 10/10/2011 before 5:30
p.m.
4. It
is required to be noted that if the prisoner has surrendered before
the jail authority, then he shall be released forthwith as the period
of surrender before the jail authority is extended by this Court till
10/10/2011.
5. Rule
is made absolute to the aforesaid extent.
(Z.K.SAIYED,
J.)
(ila)
Top