Gujarat High Court High Court

Amarshibhai vs State on 30 August, 2010

Gujarat High Court
Amarshibhai vs State on 30 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8281/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8281 of 2010
 

In


 

CRIMINAL
APPEAL No. 55 of 2009
 

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

 

AMARSHIBHAI
HARIBHAI MAKWANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BA SURTI for
Applicant(s) : 1, 
MR HH PARIKH Ld. APP for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 30/08/2010 

 

 
 
ORAL
ORDER

The
applicant has filed this application for fixing the early date of
final hearing of Criminal Appeal No. 55/2009 preferred by the present
applicant. Learned advocate Mr Surati has contended that the
applicant ori. Accused is in jail for the offence punishable
under the Indian Electricity Act for a period of two years, and a
penalty of Rs. 3,60,000/-, in default, to undergo S/I for one year.
The applicant has preferred a bail application being Criminal Misc.
Application No. 236/2009, in which this Court has granted the bail
with a condition that the applicant has to deposit Rs. 1,20,000/-in
two installments, but the applicant is a very poor man and he could
not deposit the said amount and he has surrendered himself before the
Court and since then he is in District jail at Rajkot, therefore, he
has filed this application to fix early hearing of Criminal Appeal
No. 55/2009.

Considering
the facts and circumstances of the case and the fact that the
applicant is sentenced to undergo imprisonment for 2 years and and he
has completed 13 months in jail. In that view of the matter, office
is directed to list Criminal Appeal No. 55/2009 for final hearing on
13.9.2010. This application stands disposed of accordingly. Rule is
made absolute to the above extent only.

(Z.K.

SAIYED, J)

mandora/

   

Top