Gujarat High Court Case Information System
Print
CR.MA/1545/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1545 of 2006
In
CRIMINAL
APPEAL No. 566 of 2001
==========================================
RASIK
MANSUKH MISTRI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
==========================================
Appearance
:
THROUGH
JAIL
MS NANDINI
JOSHI, ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) :
2,
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE A.S.DAVE
Date
: 28/02/2006
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
We
have gone through the application sent through jail by the convict
prisoner, wherein he has prayed for early hearing of the appeal,
which was filed in the year 2003. Alternatively, he has prayed for
bail, but no specific case is made out for granting him temporary or
permanent bail.
As
far as early hearing is concerned, we have already started hearing of
appeal of 2001 and therefore, in near future his turn will also come.
Therefore, no specific order is required to be passed with regard to
hearing of the appeal. The application is disposed of accordingly.
(R.P.
Dholakia, J.) (Anant S. Dave, J.)
*/Mohandas
Top