Gujarat High Court High Court

Ramesh vs The on 1 August, 2008

Gujarat High Court
Ramesh vs The on 1 August, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9639/2008	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9639 of 2008
 

In


 

CRIMINAL
APPEAL No. 1176 of 2007
 

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

 

RAMESH
@ LIMBUSHETTY VITTHAL NAYAK - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GAJENDRA P BAGHEL for
Applicant(s) : 1, 
MR KP RAVAL, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 01/08/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate for the applicant and learned APP Mr.K.P.Raval for
respondent-State.

The
present applicant-convict prisoner has been convicted by the learned
Addl.Sessions Judge, Vyara, Surat for the offences punishable under
Sections 392 and 394 of IPC by judgment and order dated 22.9.2006 and
sentenced him to undergo Rigorous imprisonment of 5 years and 7 years
respectively and fine. The applicant has preferred appeal against the
above judgment and order, being Criminal Appeal No. 1176 of 2006.

Along
with the appeal, the applicant had filed an application being
Criminal Misc.Application No. 10872 of 2007 under Section 389 of
Cr.PC for releasing him on bail. This Court (Coram: C.K.Buch, J.)
vide order dated 17.10.2007 rejected the said application, by a
direction was given to the Registry to see that the paper book is
prepared at the earliest and the appeal may be listed for final
hearing on preparation of the paper book.

Though
the above order was passed on 17.10.2007, till today, the paper book
is not ready.

The
present applicant convict prisoner has also preferred Special Leave
Petition before the Hon’ble Apex Court wherein the following order is
passed on 10.3.2008:

?SDelay
condoned.

Heard.

The
Special leave petition is dismissed. However, since the petitioner
has already undergone about half of the sentence i.e. three years and
eight months as against seven years awarded to him, we would request
the Hon’ble Chief Justice of the High Court to post the appeal at an
early date. We would also request to dispose of the appeal as
early as possible, preferably within a period of three months from
today.??

As
per the above order of the Hon’ble Apex Court, the appeal was
required to be disposed of preferably within three months from the
date of the said order of the Hon’ble Apex Court. Though specific
order has been passed by the Hon’ble Apex Court, the Registry has not
taken any step in preparing the paper book as well to place the
Criminal Appeal for final hearing before this Court. Hence, the
Registrar General is directed to call for explanation from the
concerned Department as to why the order dated 10.3.2008 passed by
the Hon’ble Apex Court and the order dated 17.10.2007 passed by this
Court have not been complied with and to submit a report in this
behalf. The matter is adjourned to 5.8.2008.

(M.D.Shah,
J.)

Sreeram.

   

Top