Gujarat High Court High Court

Dinesh vs State on 22 March, 2011

Gujarat High Court
Dinesh vs State on 22 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3651/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3651 of 2011
 

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

 

DINESH
@ DINIYO GHUSABHAI SAKHIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1, 
MR HL JANI APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 22/03/2011 

 

 
 
ORAL
ORDER

1.0 The
applicant by this application has prayed for enlarging him on bail in
connection with the offence registered before “B”
Division Police Station as C.R.No. I-82 of 2006. This is a third
successive bail application. Earlier two applications were disposed
of as not pressed.

2.0 The
present application is filed on the ground that the trial is delayed
and the applicant is suffering from ailment of Haras and his physical
condition is deteriorated. The applicant has also pointed out the
progress of the trial.

3.0 Having
heard the learned advocate for the applicant at length, I am of the
view that the applicant has not made out any ground of regular bail
in the present successive bail application. Hence, the application is
rejected.

4.0 However,
the trial Court is directed to take up the matter on to-today basis
and conclude the trial at the earliest. The trial Court shall not
transfer the proceedings of the trial nor send the record and
proceedings to any Court, except to comply with the orders, if any,
which may be passed by the Hon’ble Supreme Court. In case the record
of the case is necessary for any other proceedings, it will be open
to the parties to produce certified copy of the Record and
Proceedings, which shall be accepted by the court concerned.

(K.S.JHAVERI,
J.)

niru*

   

Top