Gujarat High Court
Bhimsingbhai vs State on 5 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/1078/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1078 of 2010
In
CRIMINAL
APPEAL No. 1066 of 2006
=========================================
BHIMSINGBHAI
VARJUBHAI RATHWA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KL PANDYA, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR. JUSTICE A.L.DAVE
and
HONOURABLE
MS. JUSTICE H.N.DEVANI
Date
: 05/02/2010
ORAL
ORDER
(Per :
HONOURABLE MR. JUSTICE A.L.DAVE)
The
applicant seeks temporary bail for finding a suitable match for his
marriageable son. In the application itself, it is stated that
people are approaching for the betrothal of the son. As such, no
match is required to be found out. The cause is not genuine. Hence,
rejected.
(
A.L. Dave, J. )
(
Harsha Devani, J. )
hki
Top