Gujarat High Court High Court

Prabhu vs State on 1 July, 2011

Gujarat High Court
Prabhu vs State on 1 July, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5236/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5236 of 2011
 

In


 

CRIMINAL
APPEAL No. 317 of 2010
 

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

 

PRABHU
@ PRAKASH JIVJI MENA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BOMI H SETHNA for
Applicant(s) : 1, 
MR. H.L. JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 22/04/2011 

 

 
 
ORAL
ORDER

Heard
learned counsel for the parties.

Learned
counsel Mr. Bomi Sethna for the applicant submits that the
applicant-original accused was convicted by the learned judge and
the applicant is in jail since 18.8.2005. Therefore, he has prayed
to release the applicant on bail.

Heard
learned counsel for the parties and also perused papers produced
before me. It appears that the said appeal is of years 2010 and
looking to the pendency of old criminal appeals, present application
is required to be dismissed and is hereby dismissed.

(Z.K.SAIYED,J.)

Vahid

   

Top