Gujarat High Court Case Information System
Print
CR.MA/13240/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13240 of 2009
=========================================================
FARHEEN
ALIAS SHAHEEN D/O AALAMBHAI JAMALBHAI PATHAN
Versus
STATE
OF GUJARAT
=========================================================
Appearance
:
MR
SR DIVETIA for Applicant.
MR DIVYESH SEJPAL, ADDL. PUBLIC
PROSECUTOR for
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 12/04/2010
ORAL
ORDER
In
view of the detailed observations made by a co-ordinate Bench of this
Court, vide order dated 24.11.2009, since this is a successive bail
application, the same, in my view, cannot be entertained.
Learned
advocate for the applicant submitted that the applicant, who is a
lady, has remained as an under-trial prisoner for a long period and
therefore the trial Court may be directed to dispose of the trial as
early as possible. It is also assured that before the trial Court,
the defence side shall extend full co-operation for conducting the
trial. If such co-operation is extended, learned Sessions Judge is
directed to dispose of the trial as early as possible.
With
these observations, this application stands disposed of.
mathew [
H.B. ANTANI, J.]
Top