Gujarat High Court
Satendar vs State on 23 May, 2011
Gujarat High Court Case Information System Print R/CR.MA/6547/2011 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No 6547 of 2011 In CRIMINAL APPEAL no 856 of 2010 ================================================================ SATENDAR @ KALIYA TILASAR....Applicant(s) Versus STATE OF GUJARAT & 1....Respondent(s) ================================================================ Appearance: THROUGH JAIL for the PETITIONER(s) No. 1 MR LB DABHI, APP for the RESPONDENT(s) No. 1 RULE NOT RECD BACK for the RESPONDENT(s) No. 2 ================================================================ CORAM: HONOURABLE MR.JUSTICE G.B.SHAH Date : 23/05/2011 ORAL ORDER
(PER
: HONOURABLE MR.JUSTICE G.B.SHAH)
The
present application is filed by the applicant seeking temporary bail
for 30 days on th ground of attending marriage ceremony of his cousin
sister (Daughter of his Uncle).
Having
heard the learned APP and having considered the facts of the case as
well as considering the fact that the marriage is scheduled at out of
State, no case for temporary bail is made out and hence, the present
application is rejected. Rule is discharged.
(G.
B SHAH,J)
#Dave
Page
1 of 1
Top