Gujarat High Court Case Information System
Print
CR.MA/12111/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12111 of 2010
In
CRIMINAL
APPEAL No. 1716 of 2010
With
CRIMINAL
APPEAL No. 1716 of 2010
With
CRIMINAL
MISC.APPLICATION No. 12113 of 2010
In
CRIMINAL APPEAL No. 1716 of 2010
=========================================================
SATENDAR
URFE KALIYA TILESAR CHAUDHARY - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
========================================================
Appearance :
MR
MIHIR H PATHAK for
Applicant(s) : 1,
MR KP RAVAL, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 14/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present appeal as well as application for condonation of delay and
another application for bail all arise against the judgement and
order dated 16.02.2010 passed by the learned Sessions Judge for
conviction of the applicant in Sessions Case No.30/09.
Office
has made submission and Mr. Pathak, learned counsel for the
applicant/appellant does not dispute the said position that the very
applicant-convict had already preferred appeal being Criminal Appeal
No.856/10 before this Court against the order of conviction and the
appeal has been admitted by this Court on 05.08.2010.
Under
these circumstances, neither the present appeal against the order of
conviction nor the application for condonation of delay or for bail
can be entertained. Hence, all are disposed of accordingly.
(JAYANT
PATEL, J.)
(H.B.
ANTANI, J.)
*bjoy
Top