Gujarat High Court High Court

Atulbhai vs State on 2 February, 2010

Gujarat High Court
Atulbhai vs State on 2 February, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/954/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 954 of 2010
 

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

 

ATULBHAI
NARAYANBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR UA TRIVEDI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 02/02/2010 

 

 
 
ORAL
ORDER

Rule.

Mr. U.A. Trivedi, learned APP waives service of Rule on behalf of
opponent State.

This
is an application preferred by the convict prisoner through jail for
temporary bail for a period of two weeks. It is stated in the
application that neighbour who is staying near the house of the
convict is going to marry and therefore, applicant-convict is
required to make preparations. Save and except the aforesaid
contention, no other contention is raised in the application.

Considering
the fact that neighbour is going to marry in near future who is not
related to the present applicant, the applicant cannot be released on
temporary bail as prayed for in the application.

In
view of the above, the application does not call for interference and
is, therefore, rejected. Rule is discharged.

[H.B.

ANTANI, J.]

pirzada/-

   

Top