Gujarat High Court
Narshibhai vs State on 3 June, 2010
Gujarat High Court Case Information System Print CR.MA/5645/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 5645 of 2010 In CRIMINAL APPEAL No. 1337 of 2008 ========================================================= NARSHIBHAI DEVABHAI - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : THROUGH JAIL for Applicant(s) : 1, MR RC KODEKAR, Additional Public Prosecutor for Respondent(s) : 1, None for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 03/06/2010 ORAL ORDER
The
prisoner has preferred this application through jail seeking
temporary bail on the ground of marriage of his niece.
Looking
to the relationship of the prisoner with the girl whose marriage is
sought to be attended, Court is not inclined to grant temporary bail.
Application
stands dismissed. Prisoner may be informed accordingly.
(S.R.BRAHMBHATT,J.)
(raghu)
Top