Gujarat High Court Case Information System
Print
CR.MA/9153/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9153 of 2011
=========================================================
KALPESH
@ LUCKY JAYSUKHBHAI JIYANI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MRYASHNNANAVATY
for
Applicant(s) : 1,
MR KP RAVAL, APP Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 29/07/2011
ORAL
ORDER
1. This
application has been filed seeking bail in connection with the FIR
bearing CR No.I – 31 of 2010. Counsel for the applicant pointed out
that previously bail application was permitted to be withdrawn.
However, in the said order dated 9.2.2011, it was provided that the
trial is expedited. He submitted that though the charge is framed,
examination of witnesses is not yet commenced. There are large
number of witnesses to be examined. The applicant is in jail since
February 2010. He is young boy aged about 21 years.
2. Since
previously also, bail application was withdrawn after the
chargesheet, at this stage, I do not see any reason to review the
situation so far as bail is concerned. However, looking to the young
age of the applicant, it is provided that the trial may be attempted
to be completed by 31.12.2011. If not so done, it will be open for
the applicant to apply for bail afresh which shall be decided in
accordance with law. Disposed of accordingly. Notice is discharged.
(Akil
Kureshi,J)
pathan
Top