Gujarat High Court Case Information System
Print
CR.MA/11763/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11763 of 2007
In
CRIMINAL
APPEAL No. 658 of 2000
=========================================================
KESHUBHAI
DANABHAI PADAYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
RAJESH K SHAH for
Applicant
MR
Mr. R.C. KODEKAR, APP, for
Respondent
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/03/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. Rule.
Mr R.C. Kodekar, learned APP, waives service of rule.
2. The
applicant has prayed for regular bail on the ground that the appeal
of the applicant is not heard and that he has undergone sentence of
eight years.
3. Earlier
the application of the applicant for regular bail has been rejected.
We are of the opinion that no fresh ground is pointed out for grant
of bail to the applicant except the ground that his appeal is not
heard till this date and that he has undergone sentence of 8 years,
which cannot be said to be sufficient ground for grant of bail. Hence
this application deserves to be rejected.
4. Accordingly
this application is rejected. Rule is discharged.
[R.P.
DHOLAKIA, J.]
[K.S.
JHAVERI, J.]
ar
Top