Gujarat High Court High Court

Vinod vs State on 24 June, 2008

Gujarat High Court
Vinod vs State on 24 June, 2008
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6760/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6760 of 2008
 

In


 

CRIMINAL
APPEAL No. 1101 of 2003
 

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

 

VINOD
DEVJIBHAI - Applicant
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant. 
MS
MITA PANCHAL, APP, for
Respondents. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 24/06/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
applicant seeks temporary bail on the ground that he proposes to
attend obsequial ceremony of his mother, who has expired in April,
2008. The rituals must have been over by now. The ground is,
therefore, stale. The application is, therefore, rejected.

[A.L.DAVE,J.]

[D.N.PATEL,J.]

(patel)

   

Top