Gujarat High Court High Court

Navdeep vs State on 12 May, 2010

Gujarat High Court
Navdeep vs State on 12 May, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4844/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4844 of 2010
 

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


 

NAVDEEP
A SOLANKI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=====================================================
 
Appearance
: 
MS.SAMATA
V PATEL for Applicant(s) : 1, 
MR DEVANG VYAS ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=====================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 12/05/2010 

 

 
ORAL
ORDER

1. Heard
the learned advocate appearing on behalf of the applicant and learned
APP appearing on behalf of the respondent State. Considering the
rival submissions and on perusal of the averments made in the
application and the marriage invitation card, the applicant, in my
view, deserves to be enlarged temporary bail.

2. In
view of the aforesaid facts and circumstances, the application is
partly allowed and the applicant is
ordered to be released on temporary bail for a period commencing from
14.5.2010 in the morning at
9.00 a.m. till 16.5.2010 in the evening at 6.00 p.m. upon furnishing
a personal bond of Rs.5,000/- (Rupees five thousand only) before the
concerned Jail Authority and on the conditions that:-

[a] he
shall surrender before the jail authorities upon completion of the
aforesaid period.

[b] he
shall not leave the State of Gujarat.

3. Rule
is made absolute to the aforesaid extent. Direct
service is permitted today.

(H.B.ANTANI,
J.)

ynvyas

   

Top