Gujarat High Court Case Information System
Print
CR.MA/13746/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13746 of 2011
In
CRIMINAL APPEAL No. 1071 of 2008
=========================================================
MUKESH
MOHANBHAI VORA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
VAIBHAV A VYAS for Applicant(s) : 1,
MR AJ DESAI, ADDL.PUBLIC
PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 07/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The application was
pressed only for fixing an early date of hearing of the main appeal
of the applicant, which is pending since the year 2008. It was
submitted by learned counsel, Mr.Vaibhav Vyas, that the petitioner
was in jail since the year 2005, as he was not released on bail
during trial. Thus, he has already undergone more than 6 years of
imprisonment. Under the circumstances, the application is partly
allowed and disposed with the direction that the main Criminal Appeal
No.1071 of 2008 with allied matters, if any, may be listed for final
hearing in first week of February 2012.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top