Gujarat High Court
Kevalchand vs Koshaben on 25 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/1799/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1799 of 2011
In
CRIMINAL
APPEAL No. 815 of 2006
=========================================================
KEVALCHAND
DHANRAJ BHANDARI - Applicant(s)
Versus
KOSHABEN
KALPESHKUMAR SHAH & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DIPEN A DESAI for
Applicant(s) : 1,
None for Respondent(s) : 1,
PUBLIC PROSECUTOR
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 25/04/2011
ORAL
ORDER
By
way of present application, the applicant has prayed for early
hearing of Criminal Appeal No.815 of 2006.
I
have heard learned counsel Ms. Vyoma K. Zaveri for Mr. Dipan A. Desai
for the applicant and also perused contention of the application. It
appears that the appeal is of the year 2006 and looking to the
pendecy of old criminal appeals, it will come for hearing in its due
course.
The
applicant may move fresh application, if the appeal is not heard and
decided befor July,2011.
With
the above observation, the application is disposed of.
(Z.K.SAIYED,J.)
Vahid
Top