Gujarat High Court High Court

Harishankar vs State on 17 July, 2008

Gujarat High Court
Harishankar vs State on 17 July, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/8268/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8268 of 2008
 

In


 

CRIMINAL
APPEAL No. 1334 of 2007
 

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

HARISHANKAR
SHIVSHANKAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

====================================== 
Appearance
: 
THROUGH JAIL for Applicant(s) :
1, 
MR MENGDEY, APP for
Respondent(s) : 1,None for Respondent(s) :
2, 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 17/07/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Rule.

Mr. Mengdey, Ld. APP waives service of rule.

This
application is preferred by the applicant through jail, who is
convicted for the offences punishable under sections 328, 394 and 34
of the Indian Penal Code.

In
sum and substance, request of the applicant is to decide his Criminal
Appeal early as soon as possible because he belongs to a very poor
family.

Keeping
the liberty open for the applicant to move this Court for expediting
the appeal after paper book is received by this Court, this
application deserves to be dismissed.

In
the result, application stands dismissed. Rule discharged.

(
J. R. VORA, J.)

(
J .C. UPADHYAYA, J. )

*Pansala.

   

Top