Gujarat High Court
Vinod vs State on 23 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/1730/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1730 of 2010
In
CRIMINAL
APPEAL No. 2006 of 2009
=========================================================
VINOD
@ KHANJARIO HIRABHAI PARMAR THROUGH AUNTI MOTIBEN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
VM PANCHOLI for
Applicant(s) : 1,MR BHARAT J JOSHI for Applicant(s) : 1,MR VB MALIK
for Applicant(s) : 1,
MR KL PANDYA APP for Respondent(s) : 1
-2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 23/02/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
applicant seeks temporary bail for immersion of ashes of his brother
who expired on 21.11.2009. The applicant was released on furlough
leave for a period of ten days on account of death of his brother.
Under the circumstances, the present application stands rejected.
(A.L.
DAVE, J.)
(HARSHA
DEVANI, J.)
zgs/-
Top