Gujarat High Court
Shakrabhai vs State on 11 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/9623/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9623 of 2011
In
CRIMINAL
APPEAL No. 1414 of 2007
=========================================
SHAKRABHAI
JETHABHAI MAKWANA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
MAHESH PUJARA FOR MR ASHISH M DAGLI
for Applicant(s) : 1,
MR
HL JANI, LD. ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 11/07/2011
ORAL
ORDER
By
way of present application, the applicant has prayed for early
hearing of the main Criminal Appeal.
Heard
Mr.Mahesh Pujara for Mr.Ashish M. Dagli, learned counsel for the
applicant and Mr.H.L. Jani, learned Additional Public Prosecutor for
the respondent-State.
At
present the Court is dealing with the old pending matters of the
corruption cases. Present Criminal Appeal is of the year 2007.
Looking to the pendency of the old corruption cases, it is not
desirable to give priority to this matter. Hence, present
application is disposed of.
(Z.
K. Saiyed, J)
Anup
Top