Gujarat High Court High Court

Vinod vs State on 27 May, 2011

Gujarat High Court
Vinod vs State on 27 May, 2011
Author: G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/CR.MA/7260/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


CRIMINAL
MISC.APPLICATION  No 7260 of 2011
 


 


 
	  
	  
		 
			 

In
			CRIMINAL MISC.APPLICATION no  6275 of 2011
		
	
	 
		 
			 

 

			
		
	

 

================================================================
 

 


 
	  
	  
		 
			 

VINOD
			DEVAJIBHAI RANA....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT  &  1....Respondent(s)
		
	

 

================================================================
 

Appearance:
 

PARTY-IN-PERSON
as PERSONAL CAPACITY for the Applicant(s) No. 1
 

MR
LB DABHI, APP for the RESPONDENT(s) No. 1
 

================================================================
 

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE G.B.SHAH
			
		
	

 


 

 


Date
: 27/05/2011
 


 

 


ORAL
ORDER

The
present application is filed by applicant convict – party in person
seeking temporary bail for a period of 15 days on the ground of
attending marriage of his niece (daughter of cousin brother) which is
scheduled on 09.06.2011.

Rule.

Learned APP Mr. Dabhi waives service of notice of rule on behalf of
opponent State.

Heard
party in person as well as learned APP and perused the invitation
card submitted by applicant at page 8 to this application. This Court
vide order dated 09.05.2011 passed in Criminal Misc. Application
No.6275 of 2011 has granted temporary bail for a period of 15 days
and the applicant convict is on bail. Referring the invitation card
and considering the fact that this Court has granted temporary bail
to the applicant convict and he is on bail, there appears doubt in
the averments made in the present application. Hence, present
application is hereby rejected.

(G.

B. SHAH, J.)

#Dave

Page
2 of 2

   

Top