Gujarat High Court Case Information System
Print
CR.MA/3230/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3230 of 2010
In
CRIMINAL
APPEAL No. 1754 of 2006
=========================================================
MAZARKHAN
ZUBERKHAN - CONVICT PRISONER - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
AMRISH K PANDYA for
Applicant(s) : 1,
MR KP RAVAL Ld. APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 05/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. The
present application is a successive bail application. However, the
alternative prayer made by the applicant is, to direct the office to
prepare the paper-book and to list the matter for final hearing.
2. It
appears that the matters listed before this Court are of the year
2007, whereas, the appeal of the applicant is of the year 2006.
Hence, office is directed to expedite the preparation of the
paper-book so as to complete the same within two months, and
thereafter, the appeal be listed for final hearing immediately.
3. In
view of the above, Mr. Pandya learned advocate for the applicant does
not press the present application and the same is disposed of
accordingly.
(JAYANT
PATEL, J.)
(Z.K.SAIYED,
J.)
mandora/
Top