Gujarat High Court
Hemchand vs State on 20 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/7148/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7148 of 2008
In
CRIMINAL
APPEAL No. 542 of 1999
=========================================================
HEMCHAND
BAVAJI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR PD BHATE, APP, for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 20/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
applicant came to be operated for cataract in the month of May, 2008.
He is seeking temporary bail for follow-up treatment and rest.
The
applicant’s appeal is already listed before us for final hearing at
serial No.10, and in all probability, it will be heard if his
advocate appears before us. We do not, therefore, deem it proper to
entertain this application at this stage. Hence, rejected.
[A.L.DAVE,J.]
[D.N.PATEL,J.]
Top