Gujarat High Court Case Information System
Print
CR.MA/7355/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7355 of 2008
In
CRIMINAL
APPEAL No. 1898 of 2006
=========================================================
VALJI
MANSINH - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance
:
THROUGH
JAIL for the Applicant.
MR KT DAVE,
APP for the
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 30/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
1. Rule.
Learned Additional Public Prosecutor Mr. K.T. Dave waives service
of notice of Rule on behalf of the respondents.
2. Heard
learned Additional Public Prosecutor Mr.K.T.Dave for the respondents.
The cause for which, the temporary bail is sought, appears to be
genuine. We are, therefore, inclined to allow this application, but
partly.
3. This
application is partly allowed. The applicant is ordered to be
released on temporary bail for a period of two weeks from the date of
his release, on his executing a personal bond of Rs.5000/- before the
Jail Authorities and on condition that he shall not leave the State
and shall not indulge in any illegal activities during the period on
which he is on temporary bail. The applicant shall surrender to the
jail authorities, in time, on completion of the period of temporary
bail. Rule is made absolute accordingly.
(A.L.DAVE,J)
(D.N.PATEL,J)
*dipti
Top