Gujarat High Court High Court

Special Criminal Application No. … vs Ms Nandini Joshi A.P.P. For on 26 April, 2011

Gujarat High Court
Special Criminal Application No. … vs Ms Nandini Joshi A.P.P. For on 26 April, 2011
Author: Akshay H.Mehta,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     SPECIAL CRIMINAL APPLICATION No 523 of 2003



     --------------------------------------------------------------
     LILABEN MITHUDAS VAYRAGI BAVA W/O PETI.MITHUDAS CHETANDAS VA
Versus
     THE STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
     1. Special Criminal Application No. 523 of 2003
          PARTY-IN-PERSON for Petitioner No. 1
          MS NANDINI JOSHI A.P.P. for Respondent No. 1
          .......... for Respondent No. 2-3
     --------------------------------------------------------------


              CORAM : MR.JUSTICE AKSHAY H.MEHTA


              Date of Order: 06/06/2003


ORAL ORDER

This application has been filed by the wife of
the petitioner who is the convict prisoner seeking
temporary bail on account of the marriage of their
daughter. However, from the record it transpires that
the petitioner husband’s appeal challenging the
conviction and order of sentence has been dismissed by
this Court and the matter is now pending before the Apex
Court.

In that view of the matter, this Court has no
jurisdiction to entertain this application and hence it
is dismissed on this ground alone.

[AKSHAY H. MEHTA, J.]

/phalguni/