Gujarat High Court High Court

Appearance : vs Mr. L.B.Dabhi on 31 January, 2011

Gujarat High Court
Appearance : vs Mr. L.B.Dabhi on 31 January, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/826/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 826 of 2011
 

In


 

CRIMINAL
APPEAL No. 3184 of 2008
 

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


 

AMIT
@ SHYAM NAVINCHANDRA (s)
 

Versus
 

STATE
OF GUJARAT & 1 (s)
 

=========================================
 
Appearance : 
THROUGH
JAIL for Applicant(s) : 1, 
MR. L.B.DABHI, APP for Respondent(s) :
1, 
None for Respondent(s) :
2, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 31/01/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

RULE.

Mr.

L.B.Dabhi, learned APP appears and waives service of notice of Rule
on behalf of the Respondent – State of Gujarat.

Having
regard to the facts of the case, the application is taken up for
hearing today.

By
filing instant Application through jail authority, the applicant –
convict has prayed for suspension of sentence and to release him on
regular bail during the pendency and final hearing of the above
numbered Criminal Appeal, on the grounds stated by him in the
application.

Having
considered the submission advanced by Mr.L.B.Dabhi, learned APP for
the Respondent – State of Gujarat and a perusal of the
averments made in the application, so also the impugned judgment and
order, according to us, no case is made out for suspension of
sentence and to release the Applicant convict on regular bail
during pendency and final hearing of the above numbered Criminal
Appeal.

In
view of this, the application lacks merit and deserves to be
rejected.

For
the foregoing reasons, the application fails and accordingly it is
rejected.

Rule
is discharged.

(A.M.Kapadia,J)

(B.N.Mehta,J)

Jayanti*

   

Top