Gujarat High Court
Bachlabhai vs State on 26 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/12131/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12131 of 2011
=========================================================
BACHLABHAI
@ BACHUBHAI MOTIBHAI RATHWA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KARTIK PANDYA Ld. APP for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 26/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
applicant is stated to be due for furlough. Learned APP submitted
that the applicant will be advised to apply for his furlough leave
and as and when such application is made, it will be processed as
expeditiously as practicable. Hence, present application for
temporary bail is rejected.
[D.H.WAGHELA,
J.]
[J.C.UPADHYAYA,
J.]
mandora/
Top