Gujarat High Court High Court

Vishnubhai vs State on 6 May, 2010

Gujarat High Court
Vishnubhai vs State on 6 May, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4414/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4414 of 2010
 

In


 

CRIMINAL
APPEAL No. 1059 of 2009
 

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

 

VISHNUBHAI
SHANKERBHAI SOLANKI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 06/05/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application is preferred by the applicant convict for
temporary bail on the ground that he wanted to perform ceremony on
account of the year ending of his father’s death.

Pursuant
to the earlier order passed by this Court, learned APP placed on
record the report of the Police Superintendent, Anand, wherein the
apprehension is shown of law and order. It further appears that the
ground for varsi of the
father of the applicant would not survive, since the father had
expired on 3.5.2009 and the said date of 3.5.2010 is over.

Hence,
the present application does not deserve to be granted, therefore,
not granted. The application is disposed of accordingly.


 

 


 

							(Jayant
Patel, J.)
 


 


 


6.5.2010						(Z.
K. Saiyed, J.)
 


 vinod

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top