Gujarat High Court Case Information System
Print
CR.MA/6855/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6855 of 2011
In
CRIMINAL
APPEAL No. 234 of 2007
=========================================================
KANTIBHAI
CHATURBHAI PARMAR (CHAMAR) - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
HD CHUDASAMA for
Applicant(s) : 1,
MR KARTIK PANDYA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 17/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present application is filed by the convict for suspension of
conviction and sentence imposed in Sessions Case No.8 of 2004 by
learned Additional Sessions Judge and Fast Track Court No.3 of
Ahmedabad (Rural)at Viramgam dated 20.12.2006.
Heard
learned advocate Mr.H.D.Chudasama for the applicant –
appellant.
No
case is made out for grant of regular bail suspending sentence or
conviction. However, request of learned advocate for the applicant –
appellant is found reasonable requesting for directing the Registry
to place the matter on final hearing board. Registry is directed to
list the Criminal Appeal on board for hearing in the week commencing
from 11.7.2011. This application is rejected.
(RAVI
R.TRIPATHI,J)
(P.P.BHATT,J)
pathan
Top