Gujarat High Court Case Information System
Print
CR.MA/252/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 252 of 2010
In
CRIMINAL
APPEAL No. 2003 of 2008
=========================================
RAMESH
@ BAVO @ RAJU BUDDHIRAM - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MR LB DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 15/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
applicant seeks bail pending the appeal or expedited hearing of the
appeal on the ground of his own ailment. He is a case of HIV
positive. He is being treated by jail authorities. This is a
successive application of the applicant for suspension of sentence
and bail. In absence of any change of circumstances, the
application cannot be entertained.
Insofar
as the expedited hearing of the appeal is concerned, the appeal is
of 2008 and we have on our hand many older matters where the
convicts may be ailing. Under the circumstances, no specific case
is made out for expediting the hearing of appeal. Therefore, the
prayer for expedited hearing is also rejected.
The
application, accordingly, stands rejected.
[A.L.DAVE,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top