Gujarat High Court Case Information System
Print
R/CR.MA/7175/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 7175 of 2011
In
CRIMINAL APPEAL no 491 of 2009
================================================================
AMRATJI
CHAMANJI KOLI THAKORE - THRO' CHHORAJI CHAMANJI KOLI
THAKORE....Applicant(s)
Versus
STATE
OF GUJARAT & 1....Respondent(s)
================================================================
Appearance:
MS
KRISHNA U MISHRA as ADVOCATE for the Applicant(s) No. 1
MR
DIPAK H SINDHI as ADVOCATE for the Applicant(s) No. 1
MR
VC VAGHELA as ADVOCATE for the Applicant(s) No. 1
MR
LB DABHI, APP for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 24/05/2011
ORAL
ORDER
(PER
: HONOURABLE MR.JUSTICE G.B.SHAH)
The
present application is filed by the applicant convict through his
brother under Section 439 of the Code of Criminal Procedure, 1973
seeking temporary bail for a period of 30 days for the purpose of
attending marriage ceremony of his nephew which is scheduled on
29.05.2011, who is in jail since last three years. The applicant has
been convicted for the offence punishable under Sections 363 and 376
of the Indian Penal Code.
Rule.
Mr. L.B. Dabhi, learned APP waives service of notice of rule on
behalf of opponent State.
Having
heard the learned APP and having considered the facts of the case
that the marriage is of applicant’s nephew, for which, the presence
of applicant is not required, hence, no case for temporary bail is
made out.
Therefore,
present application is rejected. Rule is discharged.
(G.B.
SHAH, J.)
#Dave
Page
2 of 2
Top