Gujarat High Court
Raman vs State on 28 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/6661/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6661 of 2005
In
CRIMINAL
APPEAL No. 230 of 2005
=========================================================
RAMAN
RATILAL NAGARIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for the
Applicant.
Mr. A.J.Desai, Addl. PUBLIC PROSECUTOR for the
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 28/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
This
is a temporary bail application which has been filed by the applicant
in the year 2005. Record shows that thereafter, the applicant was
absconding and at present also, he is absconding. Therefore, the
present application does not survive. Hence, disposed of accordingly.
(R.P.Dholakia,J)
(D.N.Patel,J)
***darji
Top