Gujarat High Court High Court

Akram vs State on 27 January, 2010

Gujarat High Court
Akram vs State on 27 January, 2010
Author: A.L.Dave,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/687/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 687 of 2010
 

In


 

CRIMINAL
APPEAL No. 1540 of 2003
 

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

 

AKRAM
AHMEDMIYA SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TS NANAVATI for
Applicant(s) : 1,PARTY-IN-PERSON for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 27/01/2010 

 

 
 
ORAL
ORDER

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

The
applicant, party-in-person seeks extension of temporary bail granted
to him on the ground of sickness of his mother. Applicant is supposed
to surrender today. In his application, he has stated that his
mother is hospitalized and angiography is yet to be done. The sum and
substance is that the purpose for which the temporary bail was
granted to him is frustrated. He has not indicated as to what steps
he has taken during this period for the treatment of his mother. He
has not been able to state the date on which the angiography is to be
performed. On the other hand, the main appeal listed on our board for
final hearing. There is a direction of the Hon’ble Apex Court for
deciding the matter. However, the matter is not being proceeded
further on account of non-availability of the advocates. In these
circumstances, we reject this application.

Rule
is discharged.

(A.L.DAVE,
J.)

(H.N.DEVANI,
J.)

..mitesh..

   

Top