Gujarat High Court Case Information System
Print
CR.MA/8268/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8268 of 2008
In
CRIMINAL
APPEAL No. 1334 of 2007
======================================
HARISHANKAR
SHIVSHANKAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MR MENGDEY, APP for
Respondent(s) : 1,None for Respondent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 17/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Rule.
Mr. Mengdey, Ld. APP waives service of rule.
This
application is preferred by the applicant through jail, who is
convicted for the offences punishable under sections 328, 394 and 34
of the Indian Penal Code.
In
sum and substance, request of the applicant is to decide his Criminal
Appeal early as soon as possible because he belongs to a very poor
family.
Keeping
the liberty open for the applicant to move this Court for expediting
the appeal after paper book is received by this Court, this
application deserves to be dismissed.
In
the result, application stands dismissed. Rule discharged.
(
J. R. VORA, J.)
(
J .C. UPADHYAYA, J. )
*Pansala.
Top