Gujarat High Court High Court

Amratji vs State on 13 September, 2011

Gujarat High Court
Amratji vs State on 13 September, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/CR.MA/7175/2011
	                                                                    
	   ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


CRIMINAL
MISC.APPLICATION  No 7175 of 2011
 


 


 
	  
	  
		 
			 

In
			CRIMINAL APPEAL no  491 of 2009
		
	
	 
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

AMRATJI
			CHAMANJI KOLI THAKORE - THRO' CHHORAJI CHAMANJI KOLI
			THAKORE....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

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

 

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

Appearance:
 

MS
KRISHNA U MISHRA as ADVOCATE for the Applicant(s) No. 1
 

MR
DIPAK H SINDHI as ADVOCATE for the Applicant(s) No. 1
 

MR
VC VAGHELA as ADVOCATE for the Applicant(s) No. 1
 

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

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

 


 
	  
	 
	  
		 
			 

CORAM: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 


Date
: 24/05/2011
 


ORAL
ORDER

(PER
: HONOURABLE MR.JUSTICE G.B.SHAH)

The
present application is filed by the applicant convict through his
brother under Section 439 of the Code of Criminal Procedure, 1973
seeking temporary bail for a period of 30 days for the purpose of
attending marriage ceremony of his nephew which is scheduled on
29.05.2011, who is in jail since last three years. The applicant has
been convicted for the offence punishable under Sections 363 and 376
of the Indian Penal Code.

Rule.

Mr. L.B. Dabhi, learned APP waives service of notice of rule on
behalf of opponent State.

Having
heard the learned APP and having considered the facts of the case
that the marriage is of applicant’s nephew, for which, the presence
of applicant is not required, hence, no case for temporary bail is
made out.

Therefore,
present application is rejected. Rule is discharged.

(G.B.

SHAH, J.)

#Dave

Page
2 of 2

   

Top