Gujarat High Court Case Information System
Print
CR.MA/4414/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4414 of 2010
In
CRIMINAL
APPEAL No. 1059 of 2009
=========================================================
VISHNUBHAI
SHANKERBHAI SOLANKI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 06/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is preferred by the applicant convict for
temporary bail on the ground that he wanted to perform ceremony on
account of the year ending of his father’s death.
Pursuant
to the earlier order passed by this Court, learned APP placed on
record the report of the Police Superintendent, Anand, wherein the
apprehension is shown of law and order. It further appears that the
ground for varsi of the
father of the applicant would not survive, since the father had
expired on 3.5.2009 and the said date of 3.5.2010 is over.
Hence,
the present application does not deserve to be granted, therefore,
not granted. The application is disposed of accordingly.
(Jayant
Patel, J.)
6.5.2010 (Z.
K. Saiyed, J.)
vinod
Top