Gujarat High Court Case Information System
Print
CR.MA/14157/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14157 of 2011
In
CRIMINAL
APPEAL No. 384 of 2009
=========================================================
PAPPU
@ GENDIYA NAGIYA SALAVAT(KANJAR) & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
SK BUKHARI for
Applicant(s) : 1 - 2.MR.MRUDULMBAROT for Applicant(s) : 1 - 2.
MR
LR PUJARI Ld. APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 20/10/2011
ORAL
ORDER
It
is submitted by the learned advocate for the applicant that the
applicants have been sentenced to undergo imprisonment of 7 years for
the offence punishable under section. 395 of IPC and is in jail since
more than 4 years, and therefore, they may be released on bail,
pending appeal.
Considering
the above facts, the office is directed to list Criminal Appeal No.
384/2009 for final hearing on regular board on 20.12.2011. In view of
this, learned advocate does not press this application for bail.
Hence, this application stands disposed of as not pressed.
Office
is directed to call for the R & P with PB from the trial Court.
[M.D.
SHAH, J.]
mandora/
Top