Gujarat High Court
Ashok vs State on 5 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/6277/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6277 of 2011
In
CRIMINAL
APPEAL No. 2497 of 2009
=========================================================
ASHOK
LAKHMANBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR. R.C KODEKAR, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 05/05/2011
ORAL
ORDER
The
present applicant has filed this application, through jail, for
temporary bail for a period of 30 days. He has mentioned in his
application that the marriage of his nephew and niece is fixed on
12.5.2011 and 19.5.2011 and just to attend the marriage of his nephew
and niece, he may be released on temporary bail for a period of 30
days.
No
genuine ground for releasing him on temporary bail is made out, hence
rejected.
(Z.K.SAIYED,J.)
Vahid
Top