Gujarat High Court High Court

Shankarbhai vs State on 20 June, 2008

Gujarat High Court
Shankarbhai vs State on 20 June, 2008
Author: Dn Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5403/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5403 of 2008
 

In


 

CRIMINAL
MISC.APPLICATION No. 3878 of 2008
 

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


 

SHANKARBHAI
DIPABHAI AMLIYAR & 1 - Applicants
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=========================================================
 
Appearance : 
MR
BM MANGUKIYA for the Applicants. 
MR PD
BHATE, APP for the
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 20/06/2008 

 

 
ORAL
ORDER

1. Leave
to amend granted.

2. Learned
Additional Public Prosecutor seeks time to get further instructions
from the police officer.

3. Learned
counsel for the applicants submitted that vide order dated 11th
June,2008 passed in Criminal Misc. Application No.7003 of 2008, the
applicants were enlarged on temporary bail for a period of two weeks
from the date of his release. This temporary bail comes to an end on
26th June,2008 and, therefore, temporary bail granted to
the applicants, may be extended, till learned Additional Public
Prosecutor is ready in this matter.

4. In
view of the fact that time is prayed for by the learned Additional
Public Prosecutor and looking to the amended prayer of the
applicants, temporary bail granted by this Court vide order dated
11th June,2008 in Criminal Misc.Application No.7003 of
2008, is hereby extended upto 11th July,2008,
on the same terms and conditions. S.O. to 4th July,2008.
Direct service permitted.

(D.N.PATEL,J)

*dipti

   

Top