Gujarat High Court Case Information System
Print
CR.MA/6578/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6578 of 2008
In
CRIMINAL
APPEAL No. 1270 of 2006
=========================================================
PRAVINSINH
KALYANSINH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant
MR
LR PUJARI APP for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)
RULE.
Mr. L.R. Pujari, learned Additional Public Prosecutor waives the
service of notice of rule on behalf of the respondents.
Present
application has been filed by the applicant ? convict named
Pravinsinh Kalyansinh for fixing early date of hearing of the
Criminal Appeal as well as in the alternate for releasing him on
bail during the pendency of the main appeal.
It
appears from the record that recently the applicant has preferred
Criminal Misc.Application No.4071 of 2008 before this Court for the
very relief, which came to be dismissed by the Division Bench of
this Court vide order dtd.23/4/2008 by speaking order. This is
successive application for the same relief and hence this
application deserves dismissal and is accordingly dismissed. Rule is
discharged.
[J.R.
VORA, J.]
[M.R.
SHAH, J.]
rafik
Top