Gujarat High Court
Manish vs State on 23 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/8753/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8753 of 2008
In
CRIMINAL
APPEAL No. 1858 of 2008
====================================================
MANISH
VIRENDRASINH YADAV - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
====================================================
Appearance :
MR
MJ BUDDHBHATTI for Applicant(s) : 1,MR JM BUDDHBHATTI for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
====================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 23/07/2008
ORAL
ORDER
Registry
is directed to send the R & P of the Sessions Case No.81 of 2007
immediately to the 4th Fast Track Court, Gondal camp at
Jetpur for preparing the paper-book. As soon as the paper-book is
received by the Registry, the Registry will fix the appeal and notify
the matter on the final hearing board. If appeal is not heard
preferably within one and half years, the petitioner is at liberty to
file fresh bail application.
In
view of the above, the application is not pressed at this stage. The
application stands disposed of accordingly. Rule is discharged.
(
M.D. SHAH, J.)
(binoy)
Top