Gujarat High Court High Court

Patel vs State on 24 October, 2008

Gujarat High Court
Patel vs State on 24 October, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1328220/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13282 of 2008
 

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


 

PATEL
DEVJIBHAI CHATRABHAI & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
BS KHATANA for Applicant(s) : 1 - 2. 
PUBLIC PROSECUTOR for
Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 24/10/2008 

 

 
 
ORAL
ORDER

Rule.

Learned APP, Shri P.D.Bhate, waives service of rule. Considering the
facts and circumstances of the case, the application is taken up for
hearing today.

This
is an application preferred for extension on the period of
anticipatory bail which was extended by this Court by order dated
14.7.2008 in Criminal Misc. Application No.7558 of 2008. Considering
the avemrnets made in the petition and the submissions canvased by
the learned APP at the bar as stated in the application in paragraph
No.10-A is grated. Period of anticipatory bail granted by this Court
by order dated 14.7.2008 is extended for a further period of 90 days
from today. The petitioners shall remain present before the Deesa
Rural Police Station on 10th November, 2008 between 9.00
a.m. to 3.00 p.m. All other conditions contained in order dated
14.7.2008 in Criminal Misc. Application No.7758 of 2008 shall remain
the same. Rule is made absolute accordingly. Direct service is
permitted.

(H.B.ANTANI,
J.)

ashish//

   

Top