Gujarat High Court High Court

Valjibhai vs State on 16 September, 2010

Gujarat High Court
Valjibhai vs State on 16 September, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10770/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10770 of 2010
 

In


 

CRIMINAL
APPEAL No. 2251 of 2008
 

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


 

VALJIBHAI
NAGJIBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR HH PARIKH, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 16/09/2010
 

ORAL
ORDER

By
way of present application the applicant prayed to fix the early
date of hearing of Criminal Appeal or in the alternatively prayed to
release him on bail pending the appeal.

Heard
Mr.H.H. Parikh, learned Additional Public Prosecutor and also
perused papers produced before me.

It
appears that Criminal Appeal is already on the Board and was lastly
on the Board of 30th August 2010. Hence, I have not found
any substance in the present application and the present application
is hereby dismissed.

(Z.

K. Saiyed, J)

Anup

   

Top