Gujarat High Court
Vishnubhai vs State on 19 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/5273/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5273 of 2010
In
CRIMINAL
APPEAL No. 1059 of 2009
=======================================================
VISHNUBHAI
SHANKARBHAI SOLANKI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,
MS CM SHAH APP for Respondent(s) :
1-2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 19/05/2010
ORAL
ORDER
Present
application through Jail has been submitted by the applicant-accused
viz., Vishnubhai Shankarbhai Solanki to release him on temporary bail
to attend the marriage of his own sister’s son-Hashmuk.
From
the report and the statement of one Rameshbhai Somabhai Parmar
recorded by the Police Sub-Inspector, Amod, it appears that Hashmukh,
whose marriage is fixed on 29th May, 2010, is not his real
sister’s son.
Under
the circumstances, the present application deserves to be dismissed.
Accordingly, present application is dismissed. Rule is discharged.
(M.R.
SHAH, J.)
/patil
Top