R/CR.MA/17604/2014 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION (FOR TEMPORARY BAIL) NO.
17604 of 2014
In CRIMINAL APPEAL NO. 237 of 2013
====================================
RAMESH MELABHAI RATHOD….Applicant(s)
Versus
STATE OF GUJARAT & 1….Respondent(s)
====================================
Appearance:
THROUGH JAIL for the Applicant(s) No. 1
MR JK SHAH, APP for the Respondent(s) No. 1
====================================
CORAM: HONOURABLE MR.JUSTICE ANANT S. DAVE
and
HONOURABLE MR.JUSTICE G.B.SHAH
Date : 11/11/2014
ORAL ORDER
(PER : HONOURABLE MR.JUSTICE ANANT S. DAVE)
1. Heard Mr. J. K. Shah, learned Additional Public Prosecutor, for
the respondent – State.
2. The applicant, a life convict and in jail for about 02 years and 11
months and entitled to furlough leave in accordance with law,
seeks temporary bail on the ground to take care of his family but
furlough leave due to the applicant can be availed by applying
Page 1 of 2
R/CR.MA/17604/2014 ORDER
before the competent authority and in such a case, decision be
taken within three weeks from the date of receipt of such an
application for furlough leave. With this, present application is
disposed of.
[ Anant S. Dave, J. ]
[ G. B. Shah, J. ]
hiren
Page 2 of 2