Gujarat High Court Case Information System
Print
CR.MA/1014520/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10145 of 2008
In
CRIMINAL
APPEAL No. 954 of 2005
==========================================
AMABU
ADRAMAN PANJA & 1
Versus
THE
STATE OF GUJARAT & 2
==========================================
Appearance
:
MS SADHANA SAGAR for
Applicant(s) : 1 - 2.
MR MR MENGDEY APP for
Respondents
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 05/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
RULE. Learned APP Mr.M.R.Mengdey, waives service of rule on
behalf of the respondents.
Leave to amend the word tendency mentioned in paragraph No.6
of the application.
This is a successive bail application and has been filed only on the
ground that there are no chances for the appeal to be heard in near
future.
Having regard to the offence with which the present applicants are
charged and convicted, the grounds mentioned for releasing any of
the applicant, are meritless. So far as the final hearing of the
Criminal Appeal is concerned, after paper book is received from the
trial Court, the applicants may apply for fixing the matter for
final hearing. The application,therefore, stands dismissed. Rule is
discharged.
[J.
R. VORA,J.] [J. C. UPADHYAYA,J.]
vijay
Top