Gujarat High Court Case Information System
Print
CR.MA/15241/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15241 of 2010
In
CRIMINAL
APPEAL No. 254 of 2009
=========================================================
MUKESHBHAI
MANILAL SENMA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 21/12/2010
ORAL
ORDER
1). Rule.
Learned APP Mr. H.L. Jani waives service of notice of Rule.
2). The
applicant-prisoner has filed this application, through jail, for
early hearing of Criminal Appeal No.254 of 2009 or in the alternative
he may be enlarged on bail pending the hearing of above Appeal.
3). Heard
Learned APP Mr. Jani. I have perused the papers produced before me.
The appeal is of 2009 and looking to the pending old appeals for
hearing, it is not desirable to give priority to the applicant. Even
for bail also, no case is made out for the applicant to enlarge him
on bail.
4). In
view of the above, the application is dismissed. Rule is discharged.
(Z.K.SAIYED,J.)
Vahid
Top