Gujarat High Court Case Information System
Print
CR.MA/10357/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10357 of 2011
In
CRIMINAL
APPEAL No. 88 of 2006
======================================
CHOTUBHAI
BHANGIYABHAI
Versus
STATE
OF GUJARAT AND ANOTHER
======================================
Appearance
:
THROUGH
JAIL for Applicant.
MR KARTIK
PANDYA, APP for Respondent No.1.
None for Respondent
No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 21/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has sought regular bail, by way of suspension of sentence
during pendency of appeal, on the ground that his family is in deep
financial trouble and he has already undergone more than six years of
imprisonment. In the facts and circumstances, the application is
rejected with the direction that Criminal Appeal No.88 of 2006 may be
listed for hearing on 29th August, 2011. In the meantime,
proper arrangement may be made for appearance of an advocate on
behalf of the applicant by way of legal aid or through High Court
Legal Services Committee.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top