Gujarat High Court
Rajaksha vs State on 17 August, 2010
Gujarat High Court Case Information System
Print
CR.MA
9243 /2005 Order dated 06/09/2005
Page # 1
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9243 of 2005
In
CRIMINAL
APPEAL No. 829 of 2004
==============================================================
RAJAKSHA
JUMMASHA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
==============================================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,MR BIPIN BHATT 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
: 06/09/2005
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
This application for
temporary bail is not entertained in view of the applicant becoming
eligible for furlough leave in view of the recent decision dated
24.6.2005 of a Division Bench of this Court in LPA No.498 of 2005.
It will be open to the applicant to apply for furlough leave and if
such an application is made, it shall be decided as expeditiously as
possible.
The application
accordingly stands disposed of.
(M.S.
SHAH, J.) (D.H. WAGHELA, J.)
zgs/-
Top