Gujarat High Court
Sodabhai vs State on 6 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/4698/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4698 of 2010
In
CRIMINAL
APPEAL No. 1337 of 2008
=========================================================
SODABHAI
DEVABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR HH PARIKH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1
-2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 06/05/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
prisoner has other brothers who can take care of the rituals at the
marriage. Hence, rejected.
(A.L. DAVE, J.)
(BANKIM.N. MEHTA, J.)
zgs/-
Top