Gujarat High Court
Jayantilal vs State on 20 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/7741/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7741 of 2008
In
CRIMINAL
APPEAL No. 352 of 1999
=========================================================
JAYANTILAL
RAYMALJI THRO DEVUBEN JAYANTI VAGHELA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PR ABICHANDANI for
Applicant(s) : 1,MS JAYSHREE C BHATT for Applicant(s) : 1,MR NB
TIWARI for Applicant(s) : 1,MR CHIRAG M PAWAR for Applicant(s) :
1,
MR PD BHATE, 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 has applied for temporary bail on the ground of marriage of
his niece.
We
notice that the applicant is in habit of applying for temporary bail
and has enjoyed temporary bail for a period of 1031 days up-till-now,
besides furlough. We also notice that the applicant had absconded
earlier. The appeal is already listed before us at serial No.4 on
final hearing board and we were required to issue notice to the
applicant because of frequent change of advocates. The application
stands rejected.
[A.L.DAVE,J.]
[D.N.PATEL,J.]
Top