Gujarat High Court
Bhavesh vs State on 29 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/1694/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1694 of 2011
In
CRIMINAL
APPEAL No. 212 of 2011
=========================================================
BHAVESH
@ BHAVLO PITHA SINGHAL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
KIRAN D PANDEY for
Applicant(s) : 1,
MR KARTIK PANDYA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 29/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present application is filed seeking suspension of sentence awarded
by the learned District and Sessions Judge, Porbandar in Sessions
Case No.75 of 2009 by judgment and order dated 28.07.2010.
Heard
learned Advocate Ms.Kiran D.Pandey for the applicant.
No
case is made for grant bail. Hence, the application is rejected.
(Ravi
R.Tripathi, J.)
(P.P.Bhatt,
J.)
*Shitole
Top