Gujarat High Court Case Information System
Print
CR.MA/12642/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12642 of 2011
In
CRIMINAL
MISC.APPLICATION No. 12136 of 2011
======================================
SHAILESHKUMAR
BALSINH ZALA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
======================================
Appearance :
PARTY-IN-PERSON
for Applicant(s) : 1,
MR MAULIK NANAVATI ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 07/09/2011
ORAL
ORDER
Rule.
Learned APP Mr. Maulik Nanavati waives service of Rule on behalf of
the respondent – State.
This
application is preferred by the applicant with a prayer to extend the
temporary bail for the period of 30 days on the ground of medical
treatment of his father. Earlier this Court granted temporary bail
vide order dated 25.8.2011 passed in Criminal Misc. Application
No.12136 of 2011 by this Court. The said temporary bail period is
going to be expired on 8.9.2011.
I
have perused the application and I have also perused the marriage
invitation card. In view of the above circumstances, present
application stands allowed partly. The temporary bail granted vide
order dated 25.8.2011 passed in Criminal Misc. Application No.12136
of 2011 by this Court, is extended upto 20.9.2011 and the applicant
shall surrender on 20.9.2011 at 5:30 p.m. before the jail Authority.
Rule is made absolute to the aforesaid extent. D.S. permitted.
(Z.K.SAIYED,J.)
ynvyas
Top