Gujarat High Court High Court

Mukesh vs State on 7 October, 2011

Gujarat High Court
Mukesh vs State on 7 October, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13746/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13746 of 2011
 

In
CRIMINAL APPEAL No. 1071 of 2008
 

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

 

MUKESH
MOHANBHAI VORA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VAIBHAV A VYAS for Applicant(s) : 1, 
MR AJ DESAI, ADDL.PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 07/10/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

The application was
pressed only for fixing an early date of hearing of the main appeal
of the applicant, which is pending since the year 2008. It was
submitted by learned counsel, Mr.Vaibhav Vyas, that the petitioner
was in jail since the year 2005, as he was not released on bail
during trial. Thus, he has already undergone more than 6 years of
imprisonment. Under the circumstances, the application is partly
allowed and disposed with the direction that the main Criminal Appeal
No.1071 of 2008 with allied matters, if any, may be listed for final
hearing in first week of February 2012.

(D.H.WAGHELA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top