Gujarat High Court High Court

Ramesh vs State on 15 January, 2010

Gujarat High Court
Ramesh vs State on 15 January, 2010
Author: A.L.Dave,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/252/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 252 of 2010
 

In


 

CRIMINAL
APPEAL No. 2003 of 2008
 

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


 

RAMESH
@ BAVO @ RAJU BUDDHIRAM - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
THROUGH
JAIL for
Applicant(s) : 1, 
MR LB DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 15/01/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
applicant seeks bail pending the appeal or expedited hearing of the
appeal on the ground of his own ailment. He is a case of HIV
positive. He is being treated by jail authorities. This is a
successive application of the applicant for suspension of sentence
and bail. In absence of any change of circumstances, the
application cannot be entertained.

Insofar
as the expedited hearing of the appeal is concerned, the appeal is
of 2008 and we have on our hand many older matters where the
convicts may be ailing. Under the circumstances, no specific case
is made out for expediting the hearing of appeal. Therefore, the
prayer for expedited hearing is also rejected.

The
application, accordingly, stands rejected.

[A.L.DAVE,
J.]

[HARSHA
DEVANI, J.]

parmar*

   

Top