Gujarat High Court Case Information System
Print
CR.MA/9888/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9888 of 2010
In
CRIMINAL
APPEAL No. 1432 of 2010
=========================================================
VIJAYBHAI
ISHWARBHAI WAGHELA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MS
SADHANA SAGAR for
Applicant(s) : 1,
MR KP RAVAL, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 30/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
learned counsel for the applicant states that the appeal be listed
for hearing considering the fact that the conviction is of 5 years
and the applicant has already undergone the period of more than 2
years in jail.
Hence,
considering the facts and circumstances, the main appeal be listed
for hearing in the week beginning on 14.03.2011. If the appeal is
thereafter not heard within reasonable time of one month, the
applicant shall be at the liberty to press for the bail, which may be
considered in accordance with law.
Subject
to the aforesaid observations, the present application is disposed
of.
(JAYANT
PATEL, J.)
(H.B.ANTANI,
J.)
*bjoy
Top