Gujarat High Court
Natvar vs State on 18 August, 2010
Gujarat High Court Case Information System
Print
CR.MA
11870/2005 Order dated 25/10/2005
Page # 1
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11870 of 2005
In
CRIMINAL
APPEAL No. 4 of 2004
===========================================================
NATVAR
KALIDAS CHAUHAN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
===========================================================
Appearance :
MR
US BRAHMBHATT for Applicant(s) : 1,THROUGH JAIL for Applicant(s) :
1,
MR RC KODEKAR APP for Respondent(s) :
1-2,
===========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.S.SHAH
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 25/10/2005
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
This
application for temporary bail is not entertained and rejected in
view of the fact that the applicant was recently released for 43
days in August 2005 and is now eligible for furlough leave also, and
a statement is being made by the learned APP that if the applicant
makes an application for furlough leave, it may be decided
expeditiously.
(M.S.
SHAH, J.) (D.H. WAGHELA, J.)
zgs/-
Top