Gujarat High Court High Court

Anil vs State on 29 July, 2010

Gujarat High Court
Anil vs State on 29 July, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1272/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1272 of 2010
 

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

 

ANIL
HASMUKHRAI PANDYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR MG NANAVATI, APP  for Respondent(s) : 1, 
RULE
NOT RECD BACK for Respondent(s) : 2 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 29/07/2010 

 

ORAL
ORDER

This
Special Criminal Application has been received through jail. The
under-trial prisoner who is the applicant has stated that he has
been detained in jail since more than 2 years, during which period,
the progress of the trial has been slow and only two witnesses out of
140 witnesses have been examined. There are as many as 14 accused.
He has, therefore, prayed that appropriate order be passed. He has
also requested for releasing him on bail.

In
response to the notice issued by the Court, learned APP stated under
instructions as many as 17 witnesses out of 101 prosecution
witnesses have already been examined. However, looking to the
large number of accused and witnesses, it is not possible to
foresee when the trial may be over.

In
view of the above since it is not possible to provide any time-frame
for completing the trial, the present application can be treated as
request of the petitioner for releasing him on bail. The same may be
placed before the appropriate court for further order.

(Akil
Kureshi, J.)

(vjn)

   

Top