Gujarat High Court High Court

Thakor vs State on 24 May, 2011

Gujarat High Court
Thakor vs State on 24 May, 2011
Author: G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/CR.MA/7184/2011
	                                                                    
	   ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


CRIMINAL
MISC.APPLICATION  No 7184 of 2011
 
	  
	  
		 
			 

 

			
		
	

 

================================================================
 

 


 
	  
	  
		 
			 

THAKOR
			KALUBHAI SHAMJIBHAI....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT  &  1....Respondent(s)
		
	

 

================================================================
 

Appearance:
 

MRYJPATEL
as ADVOCATE for the Applicant(s) No. 1
 

MR
LB DABHI, APP for the RESPONDENT(s) No. 1
 

================================================================
 

 


 
	  
	 
	  
		 
			 

CORAM: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 


Date
: 24/05/2011
 


ORAL
ORDER

(PER
: HONOURABLE MR.JUSTICE G.B.SHAH)

The present
application is filed by the applicant accused under Section 439 of
the Code of Criminal Procedure, 1973 seeking temporary bail for a
period of 30 days for the purpose of attending marriage ceremony of
his cousin brother and sister which is scheduled on 26.05.2011 to
30.05.2011, who has been arrested on 17.03.2009 in
connection with FIR being CR-I No.15 of 2009 with Patdi Police
Station, District Surendranagar for the offence punishable under
Sections 302 and 504 of the Indian Penal Code.

Rule. Mr. L.B. Dabhi,
learned APP waives service of notice of rule on behalf of opponent
State.

Having heard the
learned APP and having considered the facts of the case, the ground
appears not the genuine one and considering the gravity and nature of
offence, no case for temporary bail is made out.

Hence, the present
application is rejected. Rule is discharged.

(G.

B SHAH, J.)

#Dave

Page
2 of 2

   

Top