Gujarat High Court High Court

Bhupendra vs State on 9 March, 2010

Gujarat High Court
Bhupendra vs State on 9 March, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2160/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2160 of 2010
 

In


 

CRIMINAL
APPEAL No. 2895 of 2008
 

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


 

BHUPENDRA
JAYSING RAMSWARUP - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

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


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 09/03/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
applicant made three fold prayers in his application. One grant him
bail pending the appeal, second to decide his appeal on a priority
basis and third to provide him legal aid.

So
far as the bail part is concerned, this is a successive application
and hence, the prayer is rejected in absence of any changed
circumstances. So far as the prayer for early hearing is concerned,
there is no case made out for taking up the matter out of turn.
However, so far as the request for providing legal aid is concerned,
said deserves to be granted.

The
application is partly allowed. Prayers for bail and early hearing
are rejected. Registry shall undertake the exercise of providing
legal aid to the applicant, if not already provided.

(A.L.

DAVE, J.)

(BANKIM.N.MEHTA,
J.)

shekhar/-

   

Top