Gujarat High Court Case Information System
Print
CR.MA/908/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 908 of 2011
In
CRIMINAL
APPEAL No. 375 of 2006
=========================================
SANJAY
JIBAVABHAI RANA
Versus
STATE
OF GUJARAT & 1
=========================================
Appearance :
MR
JM PANCHAL for Applicant(s) : 1,MS SADHANA SAGAR for Applicant(s) :
1,MRKJPANCHAL for Applicant(s) : 1,
MR. L.B.DABHI, APP for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 03/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
RULE.
Mr.
L.B.Dabhi, learned APP appears and waives service of notice of Rule
on behalf of the Respondent – State of Gujarat.
Having
regard to the facts of the case, the Application is taken up for
hearing today.
By
filing instant Application, the Applicant – accused has prayed for
suspension of sentence and to release him on Regular Bail during the
pendency and final hearing of the above numbered Criminal Appeal.
Alternatively, it is also prayed to to list the above numbered
Criminal Appeal on final hearing
board.
At the
time of hearing of this Application, Ms. Sadhana Sagar, learned
Advocate for the Applicant – accused does not press this
Application so far as it relates to the prayer for suspension of
sentence and to release the Applicant – accused on regular
bail during the pendency and final hearing of the above numbered
Criminal Appeal in view of the fact that since the paper book is
ready and received by the Registry. She, therefore requested that
Appeal may be notified on final hearing board.
Mr.
L.B.Dabhi, learned APP for the Respondent – State of Gujarat
has no objection if appropriate order is passed in this regard.
Since the
prayer for suspension of sentence and to release the Applicant
convict on regular bail during pendency and final hearing of the
above numbered Criminal Appeal is not pressed for, no order is
required to be passed. However, Registry is directed to notify the
above numbered Criminal Appeal on final hearing board in seriatim.
Application
stands disposed of accordingly. Rule is made absolute to the
aforesaid extent.
(A.M.Kapadia,J)
(B.N.Mehta,J)
Jayanti*
Top