Gujarat High Court High Court

Bharatbhai vs State on 25 January, 2010

Gujarat High Court
Bharatbhai vs State on 25 January, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/64520/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 645 of 2010
 

In


 

CRIMINAL
APPEAL No. 1372 of 2008
 

 
 
=========================================================

 

BHARATBHAI
VAGHABHAI T-KOLI BARAIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SUNIL C PATEL for
Applicant(s) : 1,MRYJPATEL for Applicant(s) : 1,MR PP MAJMUDAR for
Applicant(s) : 1, 
MR DEVANG VYAS APP for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 25/01/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
present application is filed by one Shri Bharatbhai Vaghabhai T-Koli
Baraiya seeking temporary bail for a period of one month for
attending the marriage of his sister.

Learned
APP Mr. Vyas submitted that the marriage is scheduled on 26.1.2010.
Besides that there are other brothers who can take care of the
occasion.

Taking
into consideration the aforesaid submissions, the Court finds that
there is no reason for grant of temporary bail, hence this
application is rejected.

(Ravi
R. Tripathi, J.)

(J.C.

Upadhyaya, J.)

(karan)

   

Top