Gujarat High Court High Court

Mangalu vs State on 21 October, 2011

Gujarat High Court
Mangalu vs State on 21 October, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/256/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 256 of 2010
 

In


 

CRIMINAL
APPEAL No. 1813 of 2008
 

========================================================

 

MANGALU
RAGHUNATH SHAHU - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
Mr.L.R.Pujari, APP  for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 15/01/2010 

 

ORAL
ORDER

Rule.

Learned Additional Public Prosecutor, Mr.L.R.Pujari for the
respondent-State waives service of rule.

This
application has been filed by the applicant-convict through jail for
releasing him on regular bail as he is in jail for more than one and
half years against the sentence of five years awarded for the
offences punishable under Secs.343, 452 and 394 of IPC by the
learned Sessions Court.

Office
is directed to list Criminal Appeal No.1813
of 2008 for final hearing as soon as the
paper book is ready taking into consideration the sentence awarded
by the Sessions Court.

In
view of the above, this application is rejected. Rule
is discharged.

(M.D.SHAH,J.)

radhan

   

Top