Gujarat High Court Case Information System
Print
R/CR.MA/7260/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 7260 of 2011
In
CRIMINAL MISC.APPLICATION no 6275 of 2011
================================================================
VINOD
DEVAJIBHAI RANA....Applicant(s)
Versus
STATE
OF GUJARAT & 1....Respondent(s)
================================================================
Appearance:
PARTY-IN-PERSON
as PERSONAL CAPACITY for the Applicant(s) No. 1
MR
LB DABHI, APP for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 27/05/2011
ORAL
ORDER
The
present application is filed by applicant convict – party in person
seeking temporary bail for a period of 15 days on the ground of
attending marriage of his niece (daughter of cousin brother) which is
scheduled on 09.06.2011.
Rule.
Learned APP Mr. Dabhi waives service of notice of rule on behalf of
opponent State.
Heard
party in person as well as learned APP and perused the invitation
card submitted by applicant at page 8 to this application. This Court
vide order dated 09.05.2011 passed in Criminal Misc. Application
No.6275 of 2011 has granted temporary bail for a period of 15 days
and the applicant convict is on bail. Referring the invitation card
and considering the fact that this Court has granted temporary bail
to the applicant convict and he is on bail, there appears doubt in
the averments made in the present application. Hence, present
application is hereby rejected.
(G.
B. SHAH, J.)
#Dave
Page
2 of 2
Top