Gujarat High Court Case Information System Print CR.MA/2106/2011 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 2106 of 2011 In CRIMINAL APPEAL No. 898 of 2009 ========================================================= RONI KIRAN RODRIGUES, THRO'DENIS KIRAN RODRIGUES - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : MR H.S.MULIA for Applicant(s) : 1,PARTY-IN-PERSON for Applicant(s) : 1, Mr.K.P. RAVAL, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, None for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI and HONOURABLE MR.JUSTICE P.P.BHATT Date : 18/02/2011 ORAL ORDER
(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
One
Mr.Denish Kiran Rodriguez, brother of convict-Roni Kiran Rodriguez is
before the Court. He has two main complaints, which are as under:
(i)
the appeal which is fixed for hearing, no intimation was given to the
convict in Jail about the date of hearing;
The
Registry is directed to send intimation to the convict that the next
date of hearing in Criminal Appeal No.898 of 2009 is 7th
March 2011.
and
(ii) the convict be granted access to Law Library of the High Court
of Gujarat with Police protection as per rules and regulations as the
convict wants to prepare himself for conducting the matter as
Party-in-Person.
Mr.Denish
Kiran Rodriguez, brother of the applicant is conveyed that he should
inquire about the books required by the accused for preparing his
case. On his supplying list of books necessary orders will be passed
to see that those books are made available to the convict in Jail to
enable him to prepare his case. For the present the matter is
adjourned to 21st February 2011.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top