Gujarat High Court High Court

Pravinsinh vs State on 23 June, 2008

Gujarat High Court
Pravinsinh vs State on 23 June, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6578/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6578 of 2008
 

In


 

CRIMINAL
APPEAL No. 1270 of 2006
 

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

 

PRAVINSINH
KALYANSINH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant 
MR
LR PUJARI APP for
Respondents 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 23/06/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)

RULE.

Mr. L.R. Pujari, learned Additional Public Prosecutor waives the
service of notice of rule on behalf of the respondents.

Present
application has been filed by the applicant ? convict named
Pravinsinh Kalyansinh for fixing early date of hearing of the
Criminal Appeal as well as in the alternate for releasing him on
bail during the pendency of the main appeal.

It
appears from the record that recently the applicant has preferred
Criminal Misc.Application No.4071 of 2008 before this Court for the
very relief, which came to be dismissed by the Division Bench of
this Court vide order dtd.23/4/2008 by speaking order. This is
successive application for the same relief and hence this
application deserves dismissal and is accordingly dismissed. Rule is
discharged.

[J.R.

VORA, J.]

[M.R.

SHAH, J.]

rafik

   

Top