Gujarat High Court
Prabhu vs State on 1 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/5236/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5236 of 2011
In
CRIMINAL
APPEAL No. 317 of 2010
=========================================================
PRABHU
@ PRAKASH JIVJI MENA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BOMI H SETHNA for
Applicant(s) : 1,
MR. H.L. JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 22/04/2011
ORAL
ORDER
Heard
learned counsel for the parties.
Learned
counsel Mr. Bomi Sethna for the applicant submits that the
applicant-original accused was convicted by the learned judge and
the applicant is in jail since 18.8.2005. Therefore, he has prayed
to release the applicant on bail.
Heard
learned counsel for the parties and also perused papers produced
before me. It appears that the said appeal is of years 2010 and
looking to the pendency of old criminal appeals, present application
is required to be dismissed and is hereby dismissed.
(Z.K.SAIYED,J.)
Vahid
Top