Gujarat High Court
Chiman vs State on 26 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/5418/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5418 of 2011
In
CRIMINAL
APPEAL No. 1171 of 2008
=========================================
CHIMAN
VAJABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MR KL PANDYA, APP for Respondent(s) : 1,
None
for Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 26/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
temporary bail is sought on the ground of marriage of nephew of the
applicant. The invitation card indicates that there are other uncles
of the groom. The applicant has recently enjoyed furlough leave.
Hence, the application stands rejected.
(A.L.
DAVE, J.)
(BANKIM.N.MEHTA,
J.)
shekhar
Top