Gujarat High Court Case Information System
Print
CR.MA/12341/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12341 of 2011
In
CRIMINAL
MISC.APPLICATION No. 11605 of 2011
=========================================================
UDAY
@ LALO YASHVANTBHAI VYAS - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
PARTY-IN-PERSON
for Applicant(s) : 1,
MRS.
MANISHA L. SHAH, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 30/08/2011
ORAL
ORDER
RULE.
Learned APP Mrs. Manisha L. Shah waives service of notice of Rule
for the respondent – State.
Vide
order dated 11.08.2011 passed in Criminal Miscellaneous Application
No.11605/2011, the applicant was granted temporary bail on the
ground that his father was hospitalised for the ailment of cancer.
However, now the father has expired and therefore, the applicant
seeks extension of the above period of the temporary bail for a
period of two weeks to perform post obsequies ceremony and other
rituals as per Hindu rites and customs.
Considering
the above aspect, the applicant is ordered to remain on temporary
bail for a period of two weeks, on the same
terms and conditions as passed in the previous order dated
11.08.2011in Criminal Miscellaneous Application No.11605/2011.
With
the aforesaid observation and direction, this application is
allowed. Rule made absolute accordingly. Direct Service is
permitted.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top