Gujarat High Court Case Information System
Print
CR.MA/14368/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14368 of 2010
=======================================================
ISRARAHMED
MOHAMMEDSHARIF CHANDRUNWALA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
SOEB R BHOHARIA for Applicant(s) : 1, MR ABDULSAMAD
SHAIKH for Applicant(s) : 1,
MR DIVYESH SEJPAL APP for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 10/12/2010
ORAL
ORDER
The
present application has been filed by the applicant-accused under
Section 439 of Criminal Procedure Code for regular bail, which is a
successive bail after filing of Criminal Misc. Application
No.10617/2010.
The
applicant-accused is charged with having committed offences
under Sections 419, 465, 468 and 34 of the Indian Penal Code, for
which, FIR being I-C.R.No.53/2009 has been lodged at Gaikwad Haveli
Police Station, Ahmedabad City.
After
arguing for some time, learned counsel, Mr.Bhoharia for applicant
submitted that in pursuance of the direction given by this Court
while deciding Criminal Misc. Application No.10617/2010, the trial
has commenced but out of 27 witnesses, some have been examined and,
therefore, at-least some direction for expediting the trial may be
given. Learned A.P.P., Mr.Sejpal has stated that the person, who is
present in the Court, is not aware about the exact stage of the trial
but the trial has commenced and, hence, appropriate order may be
passed.
Under
the circumstances, the present application cannot be entertained in
view of the order passed earlier while deciding Criminal Misc.
Application No.10617/2010. However, the Court below is hereby
directed to expedite the trial and compete the same as early as
possible preferably within a period of four months.
It
goes without saying that no adjournment shall be asked for by the
applicant-accused.
With
these observations and directions, the present application stands
disposed of. Rule is discharged.
(RAJESH
H.SHUKLA, J.)
/patil
Top