Gujarat High Court High Court

Parshottambhai vs State on 28 April, 2011

Gujarat High Court
Parshottambhai vs State on 28 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5088/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5088 of 2011
 

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

 

PARSHOTTAMBHAI
VASHRAMBHAI JADAV - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR JK SHAH APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/04/2011 

 

ORAL
ORDER

This
application is preferred by the applicant for grant of temporary bail
on the ground that out of five daughters, two daughters of
marriageable age need presence of the applicant so as to explore the
possibility to find out suitable matches for them and in the past
whenever he was granted bail, he surrendered in time.

Having
heard learned advocates for the parties and considering the jail
record of the applicant submitted by the learned APP, which is
reasonably good, the applicant is granted temporary bail for a period
of 10 days from the date of his release by imposing suitable
conditions to the satisfaction of the jail authority.

Accordingly,
this application is allowed.

Direct
Service is permitted.

[Anant
S. Dave, J.]

*pvv

   

Top