Gujarat High Court High Court

Sajan vs State on 30 August, 2011

Gujarat High Court
Sajan vs State on 30 August, 2011
Author: A.L.Dave, Honourable Bankim.N.Mehta,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2951/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2951 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 1711 of 2010
 

In
CRIMINAL APPEAL No. 448 of 2009
 

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

 

SAJAN
VALSING - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Applicant(s) : 1, 
MR KP RAVAL APP for Respondent(s) : 1
-2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 26/03/2010  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule.

Learned APP Mr Raval waives service of notice of Rule for the
respondents.

2. The
applicant is released on temporary bail by virtue of order of this
Court dated 11.3.2010 for a period of two weeks. He came to be
released on 13.3.2010 and is required, therefore, to surrender on
28.3.2010. He is seeking extension of time on the ground that the
repair of the house is yet not complete.

3. Considering
the papers on record and the submissions made by the party-in-person,
we are of the view that ends of justice would be met if the period of
temporary bail is extended for a further period of two weeks on the
same terms and conditions.

It
is directed accordingly.

4. Rule
is made absolute accordingly.

(A.L.

DAVE, J.)

(BANKIM
N. MEHTA, J.)

zgs/-

   

Top