Gujarat High Court High Court

Vishnubhai vs State on 19 May, 2010

Gujarat High Court
Vishnubhai vs State on 19 May, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5273/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5273 of 2010
 

In


 

CRIMINAL
APPEAL No. 1059 of 2009
 

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


 

VISHNUBHAI
SHANKARBHAI SOLANKI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=======================================================
Appearance : 
THROUGH
JAIL for Applicant(s) : 1, 
MS CM SHAH APP for Respondent(s) :
1-2, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 19/05/2010
 

ORAL
ORDER

Present
application through Jail has been submitted by the applicant-accused
viz., Vishnubhai Shankarbhai Solanki to release him on temporary bail
to attend the marriage of his own sister’s son-Hashmuk.

From
the report and the statement of one Rameshbhai Somabhai Parmar
recorded by the Police Sub-Inspector, Amod, it appears that Hashmukh,
whose marriage is fixed on 29th May, 2010, is not his real
sister’s son.

Under
the circumstances, the present application deserves to be dismissed.
Accordingly, present application is dismissed. Rule is discharged.

(M.R.

SHAH, J.)

/patil

   

Top