Gujarat High Court
Jayendrasinh vs State on 14 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/5195/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5195 of 2010
In
CRIMINAL
APPEAL No. 961 of 2008
=========================================================
JAYENDRASINH
@ SOMSINH DEEPSINH RATHOD - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MRS
SHILPA R SHAH for
Applicant(s) : 1,MR GAJENDRA P BAGHEL for Applicant(s) : 1,
MR
MENGDE, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 14/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
applicant seeks temporary bail on ground of marriage of his cousin,
on the ground that the ceremony is to be performed by the applicant’s
father. No justification is made for his release on temporary bail.
Hence, the application stands rejected.
(A.L.
DAVE, J)
(BANKIM.N.MEHTA,
J)
shekhar/-
Top