Gujarat High Court High Court

Virendrapratap vs The on 15 March, 2011

Gujarat High Court
Virendrapratap vs The on 15 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1880/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1880 of 2011
 

In


 

CRIMINAL
APPEAL No. 1762 of 2006
 

 
 
=========================================================

 

VIRENDRAPRATAP
RAMDAVAR YADAV - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJESH M AGRAWAL for
Applicant(s) : 1,MR YOGESH R AGRAWAL for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 15/03/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
present application is filed seeking regular bail.

The
present applicant is convicted in Sessions Case No.337 of 2004 by
learned Additional Sessions Judge, Court No.11, Ahmedabad by judgment
and order dated 31.7.2006.

Learned
advocate Mr.R.M.Agrawal submitted that though the applicant –
appellant is in custody since 9.10.2004, the paper book is yet not
prepared.

Registry
is directed to see that the paper book is prepared at the earliest
but not later than 4.4.2011. On receipt of the paper book, Registry
is directed to notify the Criminal Appeal for final hearing.

With
these observations and directions, the present application is
rejected.

(RAVI
R.TRIPATHI,J)

(P.P.BHATT,J)

pathan

   

Top