Gujarat High Court Case Information System
Print
CR.MA/12823/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12823 of 2008
In
CRIMINAL
MISC.APPLICATION No. 5463 of 2007
=========================================================
VASANTBHAI
K NAYAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PP MAJMUDAR for the
Applicant.
Mr. H.L.Jani, Addl. PUBLIC PROSECUTOR for the
Respondent no.1.
MR CR ABICHANDANI for Respondent
no.2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 10/10/2008
ORAL
ORDER
The
present application has been preferred seeking extension of temporary
bail granted by this Court vide order dated 15th April, 2008 in
Criminal Miscellaneous Application No. 5463 of 2007. The main matter
i.e. Criminal Miscellaneous Application is coming up on board on 13th
October, 2008. It is also submitted by the learned advocate for the
applicant that as desired by opponent no. 2, the amount is being
regularly paid every month by the applicant to opponent no. 2 and
there is no breach of any of the conditions. In view of these fact,
issue Notice returnable on 17th October, 2008. Learned
Additional Public Prosecutor waives service of notice on behalf of
respondent no. 1. Meanwhile temporary bail granted to the applicant
vide order dated 15th April, 2008 in Criminal Miscellaneous
Application No. 5463 of 2007 shall continue till 24th October, 2008
on the same terms and conditions. Direct service today for
respondent no. 2
Registry
is directed to enlist Criminal Miscellaneous Application No. 5463 of
2007 alongwith this application on 17th October, 2008
(D.N.Patel,J)
***darji
Top