Gujarat High Court Case Information System
Print
CR.MA/11056/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11056 of 2011
In
CRIMINAL
MISC.APPLICATION No. 10645 of 2011
=========================================================
NASURUDDIN
@ NASRO NURUDDIN PATHAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
PARTY-IN-PERSON
for Applicant(s) : 1,
MRS.
MANISHA L. SHAH, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 03/08/2011
ORAL
ORDER
The
applicant – party in person has preferred this application for
extension of temporary bail on the ground that his son, who had
undergone the ‘Sunnat’ has not fully recovered.
This
Court vide an order dated 27.07.2011 passed in Criminal
Miscellaneous Application No.10645/2011 had granted temporary bail
to the applicant for a period of 7 days, from the date of his
release, on the ground of the ‘Sunnat Khatna’ ceremony of his son
which was scheduled on 28.07.2011.
Considering
overall facts and circumstances, I deem it just and proper to grant
the applicant – party in person extension of temporary bail
for a period of ten days, from the date of his
release, on furnishing a personal bond of Rs.2,000/- (Rupees Two
Thousand Only), on the usual terms and conditions and to the
satisfaction of the jail authority and on completion of the period
of temporary bail, the applicant shall surrender in time before the
jail authority.
With
the aforesaid observation and direction, this application stands
disposed of. Direct Service is permitted.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top