Gujarat High Court High Court

Andabhai vs State on 8 July, 2010

Gujarat High Court
Andabhai vs State on 8 July, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3640/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3640 of 2010
 

In


 

CRIMINAL
APPEAL No. 579 of 2010
 

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

ANDABHAI
RAIMAL BHAI CHAUDHARY - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MS SANDHYA
D NATANI for
Applicant(s) : 1, 
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 08/07/2010 

 

 
ORAL
ORDER

The
present application has been filed by the applicant-appellant for
suspension of sentence pending the appeal under sec. 389(1) of
Cr.P.C.

The
applicant accused has been convicted by the learned Sessions Judge,
Patan in Sessions Case No. 36/2009 vide judgment and order dated
15.2.2010 recording the conviction of the accused for the offence
under sec. 304 Part-II imposing R.I. for 5 years and fine of Rs.
500/-, in default S.I. for 10 days.

After
arguing for some time, learned advocate Ms. Sandhya Natani does not
press this application at this stage.

The
application accordingly stands disposed of as not pressed. Rule is
discharged.

(Rajesh
H. Shukla, J.)

(hn)

   

Top