Gujarat High Court
Gautambhai vs State on 20 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/11054/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11054 of 2010
In
CRIMINAL
APPEAL No. 1686 of 2009
=========================================================
GAUTAMBHAI
RAMESHBHAI CHAVDA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR LR PUJARI, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 20/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application has been preferred by the applicant –
convict for releasing him on temporary bail on the ground that he
wants to make arrangement of his engagement and he has to attend the
babri ceremony of his nephew.
Considering
the facts and circumstances, it appears that the ground cannot be
such for which the discretion is required to be exercised and hence,
the present application is dismissed.
(Jayant
Patel, J.)
(H.
B. Antani, J.)
vinod
Top