Gujarat High Court High Court

Arvind vs State on 21 July, 2008

Gujarat High Court
Arvind vs State on 21 July, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8247/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8247 of 2008
 

In


 

CRIMINAL
APPEAL No. 2340 of 2006
 

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

 

ARVIND
JAMNADAS - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR.U.R.BHATT, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 21/07/2008 

 

 
 
ORAL
ORDER

Rule.

Mr.U.R.Bhatt, learned A.P.P., waives service of notice of Rule on
behalf of respondent No.1-State of Gujarat.

2. Present
application has been preferred by the convict-prisoner praying for
early hearing of the Criminal Appeal and in the alternative the
convict may be enlarged on regular bail.

3. Earlier
also the convict-applicant has preferred Criminal Misc. Application
No.5280 of 2008 on the same ground and this Court (Coram: Akil
Qureshi, J.) has partly allowed the said application and kept the
appeal for final hearing on 12th May, 2008.

4. Thereafter,
the main appeal was listed for final hearing on 15th May,
2008, but then after the appeal is not listed for final hearing.

5. In
view of the above, the Registry is directed to list the main Criminal
Appeal No.2340 of 2006 for final hearing on 31st July,
2008.

6. So
far as the prayer for grant of regular bail is concerned, it is
pertinent to note that recently in the month of March and April,
2008, the convict- prisoner was released for 14 days on the ground of
providing treatment to his mother, who is suffering from cancer.

6. Hence,
the prayer to release the applicant on regular bail is hereby
rejected.

7, Application,
stands rejected. Rule is discharged.

(M.D.SHAH,
J.)

sompura

   

Top