Gujarat High Court Case Information System
Print
CR.MA/9021/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9021 of 2011
In
CRIMINAL
APPEAL No. 35 of 2008
=========================================================
JAYANTILAL
MAGANLAL BRAHMBHATT - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RC JANI for
Applicant(s) : 1,
MR HL JANI, APP for Respondent(s) : 1,
MR
DHARMESH V SHAH for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 13/07/2011
ORAL ORDER
Mr.Pritesh
Parikh, learned advocate appearing for Mr.R.C.Jani, for the applicant
submits that applicant is suffering from thyroid, diabetes and blood
pressure. He further submits that looking to the health condition and
weak financial position of the applicant early date of hearing of
appeal may be fixed.
Looking to the reasons shown by the applicant it can be considered,
but old appeals of year 2000 are still pending on the board of this
Court. This Court is taking up old appeals so applicant is permitted
to move this Court if his appeal is not heard within 7 (seven)
months.
Accordingly,
this application is disposed of.
(Z. K. SAIYED,)
kks
Top