Gujarat High Court Case Information System
Print
CR.MA/7600/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7600 of 2010
In
CRIMINAL
APPEAL No. 234 of 2007
======================================
KANTIBHAI
CHATURBHAI PARMAR (CHAMAR)
Versus
STATE
OF GUJARAT
======================================
Appearance :
MR
HD CHUDASAMA for Applicant
MR LB DABHI APP for
Respondent
======================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 19/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)
Rule.
Mr. L.B. Dabhi, learned APP, appears and waives service of notice
of rule on behalf of respondent State.
Mr.
H.D. Chudasama, learned Advocate for the applicant, at the time of
hearing of this Application, does not press the relief, regarding
suspension of sentence, qua, the present applicant, but submitted
that the applicant is in jail since last 6 years 6 months and 14
days as against the sentence of 10 years RI imposed upon him by the
learned Additional Sessions Judge and Fast Track Court No.4,
Ahmedabad (Rural) at Viramgam, in Sessions Case No. 8 of 2004, for
the offences punishable under Section 304 Part-II of the Indian
Penal Code. It is, therefore, requested that the hearing of the
appeal may be expedited.
Considering
the facts and circumstances of the case and more particularly
considering the fact that the applicant is in jail since last more
than six years as against his conviction for 10 years imprisonment,
the request made by Mr. Chudasama, learned Advocate for the
applicant, deserves consideration.
The
Registry is, therefore, directed to prepare the paper book within
one month, if not received so far, and on receipt of the paper book,
the appeal be listed for hearing forthwith.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
pnnair
Top