Gujarat High Court Case Information System
Print
CR.MA/2479/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2479 of 2011
In
CRIMINAL
APPEAL No. 296 of 2011
=========================================================
NARVATBHAI
SHANKARBHAI BARIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
JAPAN V DAVE for
Applicant(s) : 1,
MR KARTIK PANDYA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 29/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The present application
is filed seeking suspension of sentence awarded by the learned 2nd
Additional Sessions Judge by judgment and order dated 17.04.2010 in
Sessions Case No.124 of 2007.
Taking into
consideration the role attributed to the applicant, the Court is not
inclined to grant the prayer at this stage. However, to examine the
matter in greater detail, to await the paper-book, the matter is
adjourned to 11.07.2011.
Registry is directed to
see that the preparation of paper-book is expedited and the same is
prepared as early as possible, preferably on or before 01.07.2011.
(Ravi
R.Tripathi, J.)
(P.P.Bhatt,
J.)
*Shitole
Top