Gujarat High Court
Harun vs The on 20 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/13029/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13029 of 2008
In
CRIMINAL
APPEAL No. 2113 of 2006
=========================================================
HARUN
JAMAL - Applicant
Versus
THE
STATE OF GUJARAT & 1 - Respondents
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant.
MR UR BHATT, ADDL.PUBLIC PROSECUTOR for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 20/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
This
is successive application. Taking up of the appeal out of turn is not
possible, as older appeals than the appeal preferred by the applicant
are pending before us. However, his request for legal aid can
certainly be considered. The application, therefore, stands disposed
of with a direction to the Registry to do the needful for providing
legal aid to the applicant.
[
A.L. Dave,J.]
[
J.C.Upadhyaya,J.]
(patel)
Top