Gujarat High Court
Valjibhai vs State on 16 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/10770/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10770 of 2010
In
CRIMINAL
APPEAL No. 2251 of 2008
=========================================
VALJIBHAI
NAGJIBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR HH PARIKH, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 16/09/2010
ORAL
ORDER
By
way of present application the applicant prayed to fix the early
date of hearing of Criminal Appeal or in the alternatively prayed to
release him on bail pending the appeal.
Heard
Mr.H.H. Parikh, learned Additional Public Prosecutor and also
perused papers produced before me.
It
appears that Criminal Appeal is already on the Board and was lastly
on the Board of 30th August 2010. Hence, I have not found
any substance in the present application and the present application
is hereby dismissed.
(Z.
K. Saiyed, J)
Anup
Top