Gujarat High Court Case Information System
Print
CR.MA/1013020/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10130 of 2008
=========================================================
SUSHILABEN
BHAGWANBHAI AHIREKAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BS PATEL for
Applicant(s) : 1,
MRS RANJAN B PATEL for
Applicant(s) : 1,
MR
AJ DESAI, APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 31/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Heard
learned counsel for the applicant, Mr.B.S.Patel and learned APP,
Mr.Desai for the State.
Rule.
Mr.A.J.Desai, learned APP waives service of rule on behalf of
opponents.
This
application has been filed for extension of temporary bail which has
been granted by this Court vide order dated 27-6-2008 passed in
Cri.Misc.Appln.No.8329 of 2008 in Criminal Appeal No.780 of 2006 in
view of sickness of the convict.
Learned
counsel for the applicant has produced a certificate dated 29-7-2008
issued by Dr. Suryakant D.Patel, D.H.M.S., At & Post Masar Road,
Tal. Padra, Dist. Vadodara. We are not entering into the said
certificate. However, as the convict has been released on temporary
bail considering the certificate issued by the said doctor, we would
like to extend her temporary bail for a further period of 15 days
keeping in mind her illness.
The
application is accordingly allowed. Temporary bail granted earlier
vide order dated 27-6-2008 passed in Cri.Misc.Appln.No.8329 of 2008
in Criminal Appeal No.780 of 2006 is extended for a period of
fifteen days on the same terms. The convict shall
surrender before the Jail Authority immediately after the aforesaid
period is over. Rule is made absolute to the aforesaid extent.
Direct service is permitted.
(R.P.DHOLAKIA,J.)
(D.N.PATEL,J.)
radhan/
Top