Gujarat High Court
Pachanbhai vs State on 17 January, 2011
Gujarat High Court Case Information System
Print
CR.MA/404/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 404 of
2011
=========================================================
PACHANBHAI
GOPALBHAI DESAI - UNDER TRIAL PRISONER - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
JAYSHREE C BHATT for
Applicant(s) : 1,
MR
DC SEJPAL, ASST. PUBLIC
PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 17/01/2011
ORAL
ORDER
The petitioner seeks
temporary bail on the ground of religious ceremony of his son and for
the marriage of his nephew.
However, looking to
the seriousness of the offence, no case for release is made out.
This petition is DISMISSED, accordingly.
(AKIL
KURESHI, J.)
Umesh/
Top