Gujarat High Court High Court

Raman vs State on 28 August, 2008

Gujarat High Court
Raman vs State on 28 August, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6661/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6661 of 2005
 

In


 

CRIMINAL
APPEAL No. 230 of 2005
 

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

 

RAMAN
RATILAL NAGARIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for the
Applicant. 
Mr. A.J.Desai, Addl. PUBLIC PROSECUTOR for the
Respondents. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

   		Date
: 28/08/2008 

 

 
			ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

This
is a temporary bail application which has been filed by the applicant
in the year 2005. Record shows that thereafter, the applicant was
absconding and at present also, he is absconding. Therefore, the
present application does not survive. Hence, disposed of accordingly.

(R.P.Dholakia,J)

(D.N.Patel,J)

***darji

   

Top