Gujarat High Court High Court

Rathod vs State on 4 November, 2008

Gujarat High Court
Rathod vs State on 4 November, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/14250/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14250 of 2008
 

In


 

CRIMINAL
APPEAL No. 1050 of 2007
 

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

 

RATHOD
GOPALJI LAXMANJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
JAYSHREE C BHATT for
Applicant(s) : 1,MR
JAYPRAKASH UMOT for
Applicant(s) : 1, 
MR
HASURKAR APP for
Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 04/11/2008  
 
ORAL ORDER

Rule.

Mr.Hasurkar, learned APP waives service of notice of Rule on behalf
of respondent-State. With the consent of the learned advocates
appearing for their respective parties, matter is taken up for final
hearing today.

The
present application is filed by the applicant,-original accused to
extend the temporary bail for further period of four weeks which is
to expire on 4th November, 2008.

Having
heard Ms.Jayshree Bhatt, learned Advocate for the applicant and
Mr.Hasurkar, learned APP for respondent-State and considering the
averments made in the applicant and the facts and circumstances of
the case, temporary bail granted earlier to the applicant pursuant
to the order dated 21st October, 2008 passed in Criminal
Misc. Application No.12715 of 2008 is ordered to be further extended
for further period of one week on the same terms and conditions as
ordered earlier in Criminal Misc.Application No.12715 of 2008. Now,
the applicant shall surrender before the Jail Authority on 12th
November, 2008 without fail.

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

(M.R.SHAH,
J.)

Amit/-

   

Top