Gujarat High Court High Court

Pankaj vs State on 20 June, 2008

Gujarat High Court
Pankaj vs State on 20 June, 2008
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6887/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6887 of 2008
 

In


 

CRIMINAL
APPEAL No. 856 of 2003
 

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

 

PANKAJ
MAGANLAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MS HANSA PUNANI, APP, for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 20/06/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
applicant seeks temporary bail to enable him to file reply in the
departmental-inquiry initiated against him. On this very ground he
had earlier applied for temporary bail, which was granted for 36 days
from 18.11.2007 to 23.12.2007. The applicant did not utilize that
period. We also notice that the applicant had enjoyed furlough from
25.4.2008 to 8.5.2008, which period also he did not utilize for
filing his reply in the departmental inquiry. In this set of
circumstances, we are not inclined to entertain this application, as
the cause does not seem to be genuine. Hence, rejected.

[A.L.DAVE,J.]
[D.N.PATEL,J.]

   

Top