Gujarat High Court High Court

Mazarkhan vs State on 5 April, 2010

Gujarat High Court
Mazarkhan vs State on 5 April, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3230/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3230 of 2010
 

In


 

CRIMINAL
APPEAL No. 1754 of 2006
 

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

 

MAZARKHAN
ZUBERKHAN - CONVICT PRISONER - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AMRISH K PANDYA for
Applicant(s) : 1, 
MR KP RAVAL Ld. APP for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 05/04/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

1. The
present application is a successive bail application. However, the
alternative prayer made by the applicant is, to direct the office to
prepare the paper-book and to list the matter for final hearing.

2. It
appears that the matters listed before this Court are of the year
2007, whereas, the appeal of the applicant is of the year 2006.
Hence, office is directed to expedite the preparation of the
paper-book so as to complete the same within two months, and
thereafter, the appeal be listed for final hearing immediately.

3. In
view of the above, Mr. Pandya learned advocate for the applicant does
not press the present application and the same is disposed of
accordingly.

(JAYANT
PATEL, J.)

(Z.K.SAIYED,
J.)

mandora/

   

Top