Gujarat High Court High Court

Harun vs The on 20 October, 2008

Gujarat High Court
Harun vs The on 20 October, 2008
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   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