Gujarat High Court High Court

==================================== vs State Of Gujarat & on 11 November, 2014

Gujarat High Court
==================================== vs State Of Gujarat & on 11 November, 2014
         R/CR.MA/17604/2014                                 ORDER




        IN THE HIGH COURT OF GUJARAT AT AHMEDABAD


     CRIMINAL MISC.APPLICATION (FOR TEMPORARY BAIL) NO. 
                        17604 of 2014

                 In CRIMINAL APPEAL NO.  237 of 2013

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

RAMESH MELABHAI RATHOD….Applicant(s)
Versus
STATE OF GUJARAT  &  1….Respondent(s)
====================================
Appearance:

THROUGH JAIL for the Applicant(s) No. 1
MR JK SHAH, APP for the Respondent(s) No. 1
====================================

CORAM: HONOURABLE MR.JUSTICE ANANT S. DAVE
and
HONOURABLE MR.JUSTICE G.B.SHAH
 
Date : 11/11/2014
 
ORAL ORDER
 (PER : HONOURABLE MR.JUSTICE ANANT S. DAVE)

1. Heard Mr. J. K. Shah, learned Additional Public Prosecutor,  for 

the respondent – State.

2. The applicant, a life convict and in jail for about 02 years and 11 

months and entitled to furlough leave in accordance with law, 

seeks temporary bail on the ground to take care of his family but 

furlough leave due to the applicant can be availed by applying 

Page 1 of 2
R/CR.MA/17604/2014 ORDER

before the competent authority and in such a case, decision be 

taken within three weeks from the date of receipt of such an 

application for furlough leave.   With this, present application is 

disposed of.

[ Anant S. Dave, J. ]

[ G. B. Shah, J. ]
hiren

Page 2 of 2