Gujarat High Court High Court

Vijaybhai vs State on 30 September, 2010

Gujarat High Court
Vijaybhai vs State on 30 September, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9888/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9888 of 2010
 

In


 

CRIMINAL
APPEAL No. 1432 of 2010
 

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


 

VIJAYBHAI
ISHWARBHAI WAGHELA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MS
SADHANA SAGAR for
Applicant(s) : 1, 
MR KP RAVAL, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 30/09/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
learned counsel for the applicant states that the appeal be listed
for hearing considering the fact that the conviction is of 5 years
and the applicant has already undergone the period of more than 2
years in jail.

Hence,
considering the facts and circumstances, the main appeal be listed
for hearing in the week beginning on 14.03.2011. If the appeal is
thereafter not heard within reasonable time of one month, the
applicant shall be at the liberty to press for the bail, which may be
considered in accordance with law.

Subject
to the aforesaid observations, the present application is disposed
of.

(JAYANT
PATEL, J.)

(H.B.ANTANI,
J.)

*bjoy

   

Top