Gujarat High Court
Ramesh vs Stateofgujarat on 23 August, 2010
Gujarat High Court Case Information System
Print
CR.MA
9069/2005 Order dated 05/09/2005
Page # 1
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9069 of 2005
In
CRIMINAL
APPEAL No. 1188 of 1999
==============================================================
RAMESH
MOHANBHAI VASAVA - Applicant(s)
Versus
STATEOFGUJARAT
& 1 - Respondent(s)
==============================================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,MR BS PATEL for Applicant(s) : 1,MRS RANJAN
B PATEL for Applicant(s) : 1,MR MA KALATHIL for Applicant(s) : 1,
MR
RC KODEKAR APP for Respondent(s) :
1-2,
================================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.S.SHAH
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 05/09/2005
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
This application for
temporary bail is not entertained in view of the statement that
furlough leave would be due and available to the applicant in the
next month. Hence, rejected.
(M.S.
SHAH, J.) (D.H. WAGHELA, J.)
zgs/-
Top