Gujarat High Court
Hidayatkhan vs State on 28 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/971/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 971 of 2011
In
CRIMINAL
APPEAL No. 2872 of 2008
=========================================================
HIDAYATKHAN
BISMILLAKHAN PATHAN @ RAJU - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KK PANDEY for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 28/02/2011
ORAL ORDER
(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
After
the matter is heard for some time learned advocate for the applicant
requests that in the event the Court is not inclined to grant bail to
the applicant-accused, the appeal of the appellant be expedited. The
request is granted. The Registry is directed to list the matter for
final hearing accordingly. This application is rejected.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top