Gujarat High Court High Court

Gautambhai vs State on 20 September, 2010

Gujarat High Court
Gautambhai vs State on 20 September, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11054/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11054 of 2010
 

In


 

CRIMINAL
APPEAL No. 1686 of 2009
 

 


 

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

 

GAUTAMBHAI
RAMESHBHAI CHAVDA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR LR PUJARI, 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 releasing him on temporary bail on the ground that he
wants to make arrangement of his engagement and he has to attend the
babri ceremony of his nephew.

Considering
the facts and circumstances, it appears that the ground cannot be
such for which the discretion is required to be exercised and hence,
the present application is dismissed.

(Jayant
Patel, J.)

(H.

B. Antani, J.)

vinod

   

Top