Gujarat High Court High Court

Bichhubhai vs State on 18 August, 2010

Gujarat High Court
Bichhubhai vs State on 18 August, 2010
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

 CR.MA
	 12317/2005               Order dated 25/10/2005                    
	                	     Page #  1

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12317 of 2005
 

In


 

CRIMINAL
APPEAL No. 687 of 2002
 

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


 

BICHHUBHAI
RAMBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===========================================================
 
Appearance : 
MS
SUDHA R GANGWAR for Applicant(s) : 1,THROUGH JAIL for Applicant(s) :
1, 
MR RC KODEKAR APP for Respondent(s) :
1-2, 
=========================================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 25/10/2005  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

This application for
fixing the date of appeal and releasing the applicant on regular
bail is rejected in view of the fact that the appeal is pending since
the year 2002 and shall be listed in due course.

(M.S.

SHAH, J.) (D.H. WAGHELA, J.)

zgs/-

   

Top