Gujarat High Court High Court

Chiman vs State on 26 April, 2011

Gujarat High Court
Chiman vs State on 26 April, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5418/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5418 of 2011
 

In


 

CRIMINAL
APPEAL No. 1171 of 2008
 

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


 

CHIMAN
VAJABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
THROUGH
JAIL for
Applicant(s) : 1, 
MR KL PANDYA, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 26/04/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
temporary bail is sought on the ground of marriage of nephew of the
applicant. The invitation card indicates that there are other uncles
of the groom. The applicant has recently enjoyed furlough leave.
Hence, the application stands rejected.

(A.L.

DAVE, J.)

(BANKIM.N.MEHTA,
J.)

shekhar

   

Top