Gujarat High Court High Court

Govindbhai vs State on 3 February, 2011

Gujarat High Court
Govindbhai vs State on 3 February, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/226/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 226 of 2011
 

In


 

CRIMINAL
APPEAL No. 996 of 2006
 

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

 

GOVINDBHAI
SOMABHAI TADVI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
M.R. YAGNIK, ld. Advocate, for NANAVATY ADVOCATES for Applicant(s) :
1, 
MR. DABHI, APP, for the Respondent State of
Gujarat 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 03/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Rule.

Mr. Dabhi, learned APP, waives service of rule on behalf of the
respondent State of Gujarat.

2. Having
regard to the facts of the case, the application is taken up for
hearing.

3. By
filing instant application, the applicant-convict person has prayed
for suspension of his sentence and to release him on regular bail
during the pendency and final hearing of the above numbered Criminal
Appeal. Alternatively, it is also prayed to pass appropriate orders
for early hearing of the above numbered Criminal Appeal since the
applicant-convict person is in jail for more than five years as
against the sentence of 10 years awarded to him.

4. At
the time of hearing of this application Mr. Yagnik, learned advocate
for Nanavaty Advocates for the applicant does not press the prayer
for suspension of sentence and to release the applicant-convict
person on regular bail during the pendency and final hearing of the
above numbered Criminal Appeal. However, he urges that since the
paper book has been received, the hearing of the above numbered
Criminal Appeal may be expedited by listing the appeal on final
hearing board.

5. In
view of this, the prayer for suspension of sentence and to release
the applicant-convict person on regular bail during the pendency and
final hearing of the above numbered Criminal Appeal does not assume
survival value.

6. The
Registry is directed to notify the above numbered Criminal Appeal on
final hearing board in seriatim.

7. Rule
is made absolute to the aforesaid extent.

(A.M. KAPADIA, J)

(BANKIM N. MEHTA, J)

(pkn)

   

Top