Gujarat High Court
Mahesh vs State on 5 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/1077/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1077 of 2010
In
CRIMINAL
APPEAL No. 2540 of 2008
=========================================
MAHESH
@ LAKHU JIVABHAI SOLANKI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR LB DABHI, ADDITIIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR. JUSTICE A.L.DAVE
and
HONOURABLE
MS. JUSTICE H.N.DEVANI
Date
: 05/02/2010
ORAL
ORDER
(Per :
HONOURABLE MR. JUSTICE A.L.DAVE)
The
applicant has preferred this application praying for regular bail or
early hearing of the appeal. The applicant’s prayer for regular bail
has already been rejected once earlier. Sofar as early hearing is
concerned, his appeal is of 2008 against the conviction of the year
2004. He is, therefore, in jail for a long time. His appeal,
therefore, may be listed for final hearing alongwith appeals of the
year 2004 or subsequent years, as and when the paper-book is ready.
The application stands disposed of accordingly.
(
A.L. Dave, J. )
(
Harsha Devani, J. )
hki
Top