Gujarat High Court Case Information System
Print
CR.MA/8827/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8827 of 2008
In
CRIMINAL
APPEAL No. 864 of 2001
==========================================
DHARISHI
NAMORI MAHESHWARI
Versus
STATE
OF GUJARAT & ANR
==========================================
Appearance
:
MS JAYSHREE C BHATT for
Applicant:1
MR PD BHATE ADDL.PUBLIC PROSECUTOR for
Respondents:1-2
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 11/07/2008
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Mr.P.D.Bhate, learned Additional Public Prosecutor waives service of
notice of Rule on behalf of respondents.
Heard
the learned counsel for the respective parties.
The
applicant has filed this application seeking temporary bail for a
period of three weeks on the ground of attending after death
ceremony of his younger brother who expired on 02.07.2008. In
support of it, he has annexed xerox copy f death certificate.
Therefore, we have issued Notice making it returnable today. In
pursuance of issuance of Notice, learned APP has submitted Fax
report which is ordered to be taken on record. Same supports the say
of the applicant.
In
view of the aforesaid facts and circumstances, the application is
partly allowed and the applicant is ordered to be released on
temporary bail for a period of 6 days from the date of his release
on his executing a personal bond in the sum of Rs.5,000/- (Rupees
Five Thousand Only) before the jail authority.
He
shall surrender before the Jail Authority immediately after the
aforesaid period is over.
Rule
is made absolute to the aforesaid extend. Direct Service is
permitted.
(R.P.
DHOLAKIA, J.)
(D.N.
PATEL, J.)
Amit/-
Top