Gujarat High Court High Court

Hemchand vs State on 20 June, 2008

Gujarat High Court
Hemchand vs State on 20 June, 2008
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7148/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7148 of 2008
 

In


 

CRIMINAL
APPEAL No. 542 of 1999
 

 
=========================================================

 

HEMCHAND
BAVAJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR PD BHATE, APP, for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 20/06/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
applicant came to be operated for cataract in the month of May, 2008.
He is seeking temporary bail for follow-up treatment and rest.

The
applicant’s appeal is already listed before us for final hearing at
serial No.10, and in all probability, it will be heard if his
advocate appears before us. We do not, therefore, deem it proper to
entertain this application at this stage. Hence, rejected.

[A.L.DAVE,J.]

[D.N.PATEL,J.]

   

Top