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