Gujarat High Court High Court

Rasik vs State on 6 September, 2011

Gujarat High Court
Rasik vs State on 6 September, 2011
Author: R.P.Dholakia, Honourable Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/1545/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1545 of 2006
 

In


 

CRIMINAL
APPEAL No. 566 of 2001
 

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

 

RASIK
MANSUKH MISTRI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================== 
Appearance
: 
THROUGH
JAIL  
MS NANDINI
JOSHI, ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE A.S.DAVE
		
	

 

 
 


 

Date
: 28/02/2006 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

We
have gone through the application sent through jail by the convict
prisoner, wherein he has prayed for early hearing of the appeal,
which was filed in the year 2003. Alternatively, he has prayed for
bail, but no specific case is made out for granting him temporary or
permanent bail.

As
far as early hearing is concerned, we have already started hearing of
appeal of 2001 and therefore, in near future his turn will also come.
Therefore, no specific order is required to be passed with regard to
hearing of the appeal. The application is disposed of accordingly.

(R.P.

Dholakia, J.) (Anant S. Dave, J.)

*/Mohandas

   

Top