Gujarat High Court Case Information System
Print
CR.MA/911420/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9114 of 2008
In
CRIMINAL
APPEAL No. 469 of 2001
=======================================================
JAYESHBHAI
GOVINDBHAI SATHWARA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
JAL SOLI UNWALA for Applicant(s) : 1,
MR AJ DESAI APP for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 06/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Learned A.P.P. Mr.A.J. Desai waives service of rule on behalf of the
respondents.
Heard
learned counsel appearing for the respective parties.
This
application has been filed by the applicant for fixing the date of
final hearing of the Criminal Appeal of the year 2001.
Learned
counsel for the applicant, Mr.Unwalla has argued that appeal of the
applicant is of the year 2001 and the applicant has already
undergone more than eight years of sentence. It is, therefore,
requested that the appeal may be fixed for final hearing.
We
have gone through the application and the arguments advanced by the
learned counsel for the applicant. At present, we are having only
one bench dealing with the criminal matters and, therefore, we are
not in a position to give priority to the present applicant.
However,
looking to the facts and circumstances of the case, appeal of the
applicant is required to be listed on the final hearing board.
Hence, office is directed to list Criminal Appeal of the applicant
on the final hearing board in the week commencing from July, 2009.
With
this observation and direction, this application stands disposed of.
Rule is discharged.
(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)
/patil
Top