Gujarat High Court High Court

Sukhbeersinh vs State on 24 January, 2011

Gujarat High Court
Sukhbeersinh vs State on 24 January, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/536/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 536 of 2011
 

In


 

CRIMINAL
APPEAL No. 1752 of 2010
 

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

 

SUKHBEERSINH
NEMSINH YADAV - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GAJENDRA P BAGHEL for
Applicant(s) : 1, 
MR. LB DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 24/01/2011 

 

 
 
ORAL
ORDER

(Per : HONOURABLE
MR.JUSTICE A.M.KAPADIA)

1. Mr.

GP Baghel, learned advocate for the applicant submits that the other
co-accused i.e. original accused Nos.1 and 4 of Sessions Case No.22
of 2010, against whom the order of conviction and sentence is
recorded, who have also filed appeal which is admitted, had filed
application seeking suspension of sentence and to release them on
regular bail, but the same has been rejected by this Court.
Therefore, they are desirous to approach the Supreme Court.

2. So
till the Supreme Court decides the application preferred by original
accused Nos.1 and 4, which is going to be preferred by them, hearing
of this application may be deferred for a longer period.

3. Hence,
upon his request, the matter is adjourned to 14.3.2011.

(A.M.KAPADIA, J.)

(BANKIM.N.MEHTA, J.)

shekhar/-

   

Top