Gujarat High Court High Court

Pachanbhai vs State on 21 October, 2011

Gujarat High Court
Pachanbhai vs State on 21 October, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15106/2011	 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15106 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 14545 of
2011 
=========================================================

 

PACHANBHAI
S/O GOPALBHAI @ SHIVABHAI DESAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
JAYSHREE C BHATT for
Applicant(s) : 1, 
MR KL PANDYA APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 21/10/2011 

 

 
 
ORAL
ORDER

1.
Rule. Mr. KL Pandya, learned APP waives service of Notice of Rule on
behalf of the State.

2.
The applicant, has taken out present application seeking extension of
temporary bail granted by this Court vide order dated 13.10.2011.

3.
Heard learned advocate for the applicant and learned APP for the
State.

4.
Considering the submissions canvased by the learned advocates of both
the sides and on perusal of the record, it transpires that the wife
of the applicant is suffering from poly menorrgia. Hence, I am of the
view that the temporary bail granted by this Court is required to be
extended up to 02.11.2011 on
same terms and conditions. The applicant shall
surrender himself immediately after expiry of the aforesaid period.

5.
The application is allowed to the aforesaid extent. Rule is made
absolute to that extent. Direct service is permitted.

(K.M.THAKER,J.)

Suresh*

   

Top