Gujarat High Court High Court

Dilipbhai vs State on 28 February, 2011

Gujarat High Court
Dilipbhai vs State on 28 February, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2499/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2499 of 2011
 

In


 

CRIMINAL
APPEAL No. 601 of 2006
 

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

 

DILIPBHAI
RAMESHBHAI AMIN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JA ADESHRA for
Applicant(s) : 1,MR DF AMIN for Applicant(s) : 1, 
MR. H.L. JANI,
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 28/02/2011 

 

 
 
ORAL
ORDER

The
applicant has filed this application for fixing early date of final
hearing of Criminal Appeal No.601 of 2006.

Heard
learned advocate Mr. J.A. Adeshra for the applicant and learned APP
Mr. Jani for the respondent no.1-State.

Mr.

Adeshra learned counsel appearing for the applicant has contended
that looking to the pendency of old criminal appeals for hearing, the
present appeal is not likely to be heard within near future. He has
prayed to fix the early date for final hearing of above criminal
appeal.

After
hearing both the sides I am of the opinion that looking to the
pendency of the old matters in this Court is concerned, the same may
be fixed after some reasonable time and if the main criminal appeal
is not heard within a period of 5 (five) months, the applicant will
be at liberty to file fresh application for fixing early date of
hearing.

With
the above observation, the present application is disposed of. Rule
is discharged, subject to the aforesaid direction.

(Z.K.SAIYED,J.)

Vahid

   

Top