Gujarat High Court Case Information System
Print
CR.MA/2160/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2160 of 2010
In
CRIMINAL
APPEAL No. 2895 of 2008
=========================================
BHUPENDRA
JAYSING RAMSWARUP - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MR MENGDE, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 09/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
applicant made three fold prayers in his application. One grant him
bail pending the appeal, second to decide his appeal on a priority
basis and third to provide him legal aid.
So
far as the bail part is concerned, this is a successive application
and hence, the prayer is rejected in absence of any changed
circumstances. So far as the prayer for early hearing is concerned,
there is no case made out for taking up the matter out of turn.
However, so far as the request for providing legal aid is concerned,
said deserves to be granted.
The
application is partly allowed. Prayers for bail and early hearing
are rejected. Registry shall undertake the exercise of providing
legal aid to the applicant, if not already provided.
(A.L.
DAVE, J.)
(BANKIM.N.MEHTA,
J.)
shekhar/-
Top