Gujarat High Court High Court

Rajubhai vs State on 27 December, 2010

Gujarat High Court
Rajubhai vs State on 27 December, 2010
Author: Ks Jhaveri,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/7027/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7027 of 2009
 

In


 

CRIMINAL
APPEAL No. 760 of 2006
 

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

 

RAJUBHAI
GORDHANBHAI RATHWA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR
RC KODEKAR Ld. APP for
Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 23/06/2009 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

Rule.

Mr Kodekar learned APP waives service of rule on behalf of
respondent-State.

In
view of the averments made in this application, the applicant is
hereby granted temporary bail for a period of 15 days from the date
of his release on his executing personal bond of Rs. 5000/- before
the Jail Authority. He is directed to surrender before the Jail
Authority on expiry of temporary bail period. Rule is made absolute
to the above extent.

(K.S.

JHAVERI, J.) (Z.K. SAIYED, J.)

mandora/

   

Top