Gujarat High Court Case Information System
Print
CR.MA/4311/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4311 of 2011
In
CRIMINAL
APPEAL No. 898 of 2009
=====================================
RONI
KIRAN RODRIGUES, THRO'DENIS KIRAN RODRIGUES - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================
Appearance
:
MR H.S.MULIA for Applicant(s) :
1,PARTY-IN-PERSON for Applicant(s) : 1,
MR KP Raval, APP for
Respondent(s) : 1,
None for Respondent(s) :
2,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P. P. BHATT
Date
: 29/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Present
application is filed by the brother (Denis Kiran Rodrigues) of the
convict (Roni Kiran Rodrigues) praying that: “be pleased to
release the petitioner’s brother i.e. prisoner – original
accused on Temporary Bail for appearing and self defence as a
party in person on usual terms and conditions…”.
2.0 The
Criminal Appeal No. 898 of 2009 is to come up for Final Hearing on
4th April 2011, but, looking to the other matters on
board, there is no possibility likely to take up the same for Final
Hearing on 4th April 2011. Therefore, this application is
rejected.
3.0 However,
the Registry is directed to place a request of the convict on
record stating therein that, appellant – Roni Kiran Rodrigues
himself is to appear in the appeal, so that, as and when the Court is
likely to take up the matter for Final Hearing, the Court may permit
the appellant to be before the Court.
4.0 With
these observations, the application is rejected.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top