Gujarat High Court
Bharatkumar vs State on 20 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/9496/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9496 of 2010
In
CRIMINAL
APPEAL No. 2311 of 2006
=========================================================
BHARATKUMAR
KESHAVLAL NAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KP RAVAL, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 20/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application has been preferred by the applicant-convict for
temporary bail on the ground that he wants to make arrangement for
engagement of his son.
It
appears that no fixed date of engagement has been given, nor any
exact details of engagement with whom the ceremony to be performed
is stated.
Under
these circumstances, it would not be a ground to exercise the
discretion for releasing the application on temporary bail.
Therefore, the present application is rejected.
(Jayant
Patel, J.)
(H.
B. Antani, J.)
vinod
Top