Gujarat High Court High Court

Gautambhai vs State on 4 June, 2010

Gujarat High Court
Gautambhai vs State on 4 June, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5778/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5778 of 2010
 

In


 

CRIMINAL
APPEAL No. 1686 of 2009
 

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


 

GAUTAMBHAI
RAMESHBHAI - Applicant
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

=========================================================
Appearance : 
THROUGH
JAIL for
Applicant 
MR RC KODEKAR ADDL PUBLIC PROSECUTOR for Respondent:
1, 
None for Respondent:
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 04/06/2010 

 

 
 
ORAL
ORDER

The
prisoner has preferred this application through jail seeking
temporary bail.

Looking
to the relationship of the prisoner with the person whose marriage is
pleaded for temporary bail, Court is not inclined to grant temporary
bail.

Application
stands dismissed. The prisoner be informed accordingly.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top