Gujarat High Court
Satendar vs State on 23 May, 2011
Gujarat High Court Case Information System
Print
R/CR.MA/6547/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 6547 of 2011
In
CRIMINAL APPEAL no 856 of 2010
================================================================
SATENDAR
@ KALIYA TILASAR....Applicant(s)
Versus
STATE
OF GUJARAT & 1....Respondent(s)
================================================================
Appearance:
THROUGH
JAIL for the PETITIONER(s) No. 1
MR
LB DABHI, APP for the RESPONDENT(s) No. 1
RULE
NOT RECD BACK for the RESPONDENT(s) No. 2
================================================================
CORAM:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 23/05/2011
ORAL
ORDER
(PER
: HONOURABLE MR.JUSTICE G.B.SHAH)
The
present application is filed by the applicant seeking temporary bail
for 30 days on th ground of attending marriage ceremony of his cousin
sister (Daughter of his Uncle).
Having
heard the learned APP and having considered the facts of the case as
well as considering the fact that the marriage is scheduled at out of
State, no case for temporary bail is made out and hence, the present
application is rejected. Rule is discharged.
(G.
B SHAH,J)
#Dave
Page
1 of 1
Top