Gujarat High Court Case Information System
Print
CR.MA/1409620/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14096 of 2008
In
CRIMINAL
APPEAL No. 882 of 2006
======================================
YUNUSH
CHAND MOHMEED
Versus
STATE
OF GUJARAT & ANOTHER
======================================
Appearance
:
MS KRISHNA U MISHRA for the
Applicant
Ms Hansa Punani, Additional Public Prosecutor for the
respondents
======================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 24/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Rule.
Ms
Hansa Punani, learned APP, waives service of rule for respondents.
The
applicant-convict has prayed for temporary bail on the ground of
chalisa ceremony.
In
the facts and circumstances of the case and looking to the mood of
the Court learned counsel for the applicant does not press the
application for temporary bail. However, it is submitted by
learned advocate for the applicant that the applicant may be
permitted to visit the site for 3 days. Accordingly, in view of the
particular facts and circumstances of the case, it is directed that
the jail authorities will permit the accused to visit the site of
chalisa ceremony, in custody, for 3 days.
The
bail application is dismissed with the aforesaid directions. Rule is
discharged. D.S. permitted.
(Bhagwati
Prasad, J.)
(Bankim
N. Mehta, J.)
*mohd
Top