Gujarat High Court Case Information System
Print
CR.MA/8327/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8327 of 2011
In
CRIMINAL
APPEAL No. 673 of 2010
=====================================================================
VINOD
BHUVNESWAR, THRO' PINKU SAW (SAHU) - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================================================
Appearance
:
MR
RAJESH M AGRAWAL for
Applicant(s) : 1,MR GAJENDRA P BAGHEL for Applicant(s) : 1,MR YOGESH
R AGRAWAL for Applicant(s) : 1,
MR KARTIK PANDYA, APP for
Respondent(s) : 1,
None for Respondent(s) :
2,
=====================================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 21/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The present application
is filed seeking temporary bail for a period of 45 days on the
occasion of marriage of his cousin (sister), which is scheduled on
21.06.2011 at Jharkhand. A copy of the invitation card is annexed
with the application.
The fact that the
marriage is to take place today, no ground survives for grant of
temporary bail. The application is rejected.
However, it is
clarified that it will be open for the applicant to file an
application for temporary bail again on suitable ground.
(Ravi
R.Tripathi, J.)
(P.P.Bhatt,
J.)
*Shitole
Top