Gujarat High Court High Court

Ali vs State on 6 July, 2011

Gujarat High Court
Ali vs State on 6 July, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2383/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2383 of 2009
 

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

ALI
@ RAFIQUE FAKIRBHAI MAMMAD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
THROUGH
JAIL for
Applicant(s) : 1, 
MS CM SHAH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 2 -
3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 06/07/2011 

 

ORAL
ORDER

1. Applicant

– convict prisoner has preferred this petition through Jail against
the order passed by the Sessions Court, Bhuj in Criminal Misc.
Application No.227 of 2009 by which learned Sessions Judge has
dismissed delay condone application. It is observed by the Sessions
Court that present applicant convict prisoner has pleaded guilty
before learned Judicial Magistrate First Class, Mundra and on the
basis of pleading guilty, the Lower Court has passed order for
sentence and so no appeal lies under section 375 of the Code of
Criminal Procedure and therefore, dismissed delay condone
application.

2. No
illegality has been committed by the learned Sessions Court while
dismissing the delay condone application. No case is made out for
interference with the findings of the learned Sessions Court.

3. Remedy
is available to the applicant convict prisoner to file appropriate
application under the provisions of Criminal Procedure Code. Jail
Authority is directed to provide legal assistance to applicant
convict prisoner.

4. With
above observations, present petition is dismissed. Rule discharged.

[M.D.Shah,
J.]

satish

   

Top