Gujarat High Court
Narshibhai vs State on 3 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/5645/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5645 of 2010
In
CRIMINAL
APPEAL No. 1337 of 2008
=========================================================
NARSHIBHAI
DEVABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR RC KODEKAR, Additional Public Prosecutor for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 03/06/2010
ORAL
ORDER
The
prisoner has preferred this application through jail seeking
temporary bail on the ground of marriage of his niece.
Looking
to the relationship of the prisoner with the girl whose marriage is
sought to be attended, Court is not inclined to grant temporary bail.
Application
stands dismissed. Prisoner may be informed accordingly.
(S.R.BRAHMBHATT,J.)
(raghu)
Top