Gujarat High Court High Court

Pachanbhai vs State on 17 January, 2011

Gujarat High Court
Pachanbhai vs State on 17 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/404/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 404 of
2011 
=========================================================

 

PACHANBHAI
GOPALBHAI DESAI - UNDER TRIAL PRISONER - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
JAYSHREE C BHATT for
Applicant(s) : 1, 
MR
DC SEJPAL, ASST. PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 17/01/2011 

 

ORAL
ORDER

The petitioner seeks
temporary bail on the ground of religious ceremony of his son and for
the marriage of his nephew.

However, looking to
the seriousness of the offence, no case for release is made out.
This petition is DISMISSED, accordingly.

(AKIL
KURESHI, J.)

Umesh/

   

Top