Gujarat High Court High Court

Ramesh vs Stateofgujarat on 23 August, 2010

Gujarat High Court
Ramesh vs Stateofgujarat on 23 August, 2010
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA
	  9069/2005               Order dated 05/09/2005                    
	                	     Page #  1

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9069 of 2005
 

In


 

CRIMINAL
APPEAL No. 1188 of 1999
 

 
==============================================================


 

RAMESH
MOHANBHAI VASAVA - Applicant(s)
 

Versus
 

STATEOFGUJARAT
& 1 - Respondent(s)
 

==============================================================
 
Appearance : 
THROUGH
JAIL for Applicant(s) : 1,MR BS PATEL for Applicant(s) : 1,MRS RANJAN
B PATEL for Applicant(s) : 1,MR MA KALATHIL 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
: 05/09/2005 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

This application for
temporary bail is not entertained in view of the statement that
furlough leave would be due and available to the applicant in the
next month. Hence, rejected.

(M.S.

SHAH, J.) (D.H. WAGHELA, J.)

zgs/-

   

Top