Gujarat High Court Case Information System
Print
CR.MA/9749/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9749 of 2008
In
CRIMINAL
APPEAL No. 2248 of
2006
=========================================================
ASHOK
@ PAKO LALLUBHAI TARPADA(KOLI) - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PANKAJ K SONI for
Applicant(s) : 1,MR DIPESH K SONI for Applicant(s) : 1,
MR KP
RAVAL ASST. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 14/08/2008
ORAL
ORDER
1. By
way of this application, the applicant has prayed to release him on
bail pending appeal, preferred against the judgment and order of the
learned Special Judge, Atrocity Court No.15, Ahmedabad passed in
Atrocity Case No.23 of 2001 dated 24.11.2006.
2. Heard.
From the documents placed on record it transpires that the earlier
bail application being Criminal Misc. Application No.4454 of 2007
preferred by the applicant was rejected by this Court (Coram: Hon’ble
Mr. Justice C.K. Buch) vide order dated 22.06.2007 by observing that
it shall be open to the applicant to apply afresh for bail if his
appeal is not heard on merits within a period of one year.
3. It
is reported that Paper Book is ready, now. Hence, office is directed
to list Criminal Appeal No.2248 of 2006 for final hearing on 5th
September, 2008.
4. With
the above direction, the application stands disposed of.
(M.D.
Shah,J.)
Umesh/
Top