Gujarat High Court Case Information System
Print
CR.MA/13203/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13203 of 2008
IN
CRIMINAL
APPEAL No. 316 of 2007
===============================================
ANWERMIYA
NIZIRMIYA MALEK.
Versus
THE
STATE OF GUJARAT.
===============================================
Appearance :
Mr
MM TIRMIZI for the Applicant.
Mr UR BHATT, APP, for
the
Opponent.
===============================================
CORAM
:
HONOURABLE
MR. JUSTICE A. L. DAVE
and
HONOURABLE
MR. JUSTICE J. C. UPADHYAYA
Date
: 16/10/2008
ORAL
ORDER
This
is a successive application for bail. The only ground that is
pressed into service is that the applicant is in jail for about two
years and that, though the final hearing of the appeal was ordered to
be expedited, it has not been placed for final hearing.
In
absence of any substantial change in circumstance, we are not
inclined to entertain this application. We, however, direct the
office to follow the directions given by earlier Bench by order dated
29th March, 2007 passed in Criminal Misc. Application
No.1833 of 2007, wherein it is observed thus:
Looking to the
reasonableness of request, it is directed that hearing of Criminal
Appeal No.316 of 2007 be expedited.
The
office shall follow the above direction scrupulously no sooner the
paper books are ready. The office shall also ensure earlier
preparation of paper books. The application stands disposed of with
the above direction.
[
A. L. DAVE, J. ]
[ J. C. UPADHYAY, J. ]
gt
Top