Gujarat High Court Case Information System
Print
CR.MA/5810/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5810 of 2011
In
CRIMINAL
APPEAL No. 2245 of 2009
=================================================
KAILASH
BHASKAR MORE, THRO' SUREKHA D/O GAJANAN GAIKWAD - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=================================================
Appearance :
MR
ARPIT A KAPADIA for Applicant(s) : 1,PARTY-IN-PERSON for Applicant(s)
: 1,
Mr.KARTIK PANDYA, ADDL PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 26/04/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present application is filed by one Surekha, daughter of Gajanan
Gaikwad praying for temporary bail for Kailash Bhaskar More, who is
convicted in Sessions Cases No.77, 78 and 121 of 2005 by the learned
Additional Sessions Judge, Rajkot.
The
reason set out for prayer for temporary bail is that the applicant is
to marry the convict. The fact that the applicant has not so far
married. She has no blood relation with the convict, therefore, this
Court is of the opinion that she has no locus standi to file this
application. Hence this application is rejected.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top