Gujarat High Court High Court

Jayantibhai vs State on 13 May, 2010

Gujarat High Court
Jayantibhai vs State on 13 May, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4748/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4748 of 2010
 

In


 

CRIMINAL
APPEAL No. 176 of 2007
 

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

 

JAYANTIBHAI
ATMARAM VAGHELA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAXIT J DHOLAKIA for
Applicant(s) : 1, 
MR HH PARIKH ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 13/05/2010  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

This
is successive application preferred by the applicant for bail. The
earlier application came to be withdrawn. At that point of time, the
Court had directed the appeal to be fixed for final hearing in July
2009.

2. No
case is made out for reconsidering the case for suspension of
sentence and grant of bail pending the appeal. It would be open for
the applicant to move the Registry for fixing the matter as per
earlier order.

3. The
application stands rejected.

(A.L.

DAVE, J.) (BANKIM N. MEHTA, J.)

zgs/-

   

Top