Gujarat High Court High Court

Allarakhabhai vs State on 23 February, 2011

Gujarat High Court
Allarakhabhai vs State on 23 February, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1770/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1770 of 2011
 

In


 

CRIMINAL
APPEAL No. 524 of 2008
 

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

 

ALLARAKHABHAI
IMAMKHAN PATHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HRIDAY BUCH for
Applicant(s) : 1, 
MR. H.L. JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 23/02/2011 

 

 
 
ORAL
ORDER

The
applicant has filed this application for fixing the early date of
final hearing of Criminal Appeal.

Heard
learned Advocate Mr. Hriday Buch for the applicant and learned APP
Mr. Jani for the respondent-State.

Mr.

Buch has contended that the applicant is a senior citizen and is not
keeping good health and due to the pendecy of the above criminal
appeal, he is not getting his retiremental benefits and also
looking to the pendency of old criminal appeals for hearing, the
present appeal is not likely to be heard within near future. He,
therefore, prayed to fix the early date for final hearing of above
criminal appeal.

Considering
the facts of the case, the above appeal may be fixed for hearing
after some reasonable time. If the main criminal Appeal is not heard
within a period of 3(three) months, the applicant will be at liberty
to file fresh application.

With
the above observation, the present application is disposed of.

(Z.K.SAIYED,J.)

Vahid

   

Top