Gujarat High Court Case Information System
Print
CR.MA/3527/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3527 of 2010
In
CRIMINAL
APPEAL No. 213 of 2009
=========================================================
VIJAYSHANKAR
RAGHUBALAK BAJPAYE - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR
DIVYESH SEJPAL APP
for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 13/04/2010
ORAL
ORDER
1. Rule.
Learned A.P.P. Mr.Divyesh Sejpal waives service of Rule for the
respondent-State.
2. This
application is preferred thorough jail seeking regular bail by the
convict, who has been convicted by the learned Presiding Officer,
F.T.C. No.1, Vadodara vide order dated 19.01.2009 passed in Sessions
Case No.3 of 2008 and imposed sentence under Section 328 of the
I.P.C. for five years’ R.I. and fine of Rs.3000/-, in default, S.I.
for one month and under Section 379 of I.P.C. for one year’s R.I. and
fine of Rs.2000/-, in default, S.I. for 15 days.
3. The
Record and Proceedings of the trial court has been received by this
Court. Considering the sentence the convict has already undergone,
the office is directed to return the Record and Proceedings to the
concerned Court and the trial court is directed to forthwith prepare
the paper-book and send the same to this Court. As soon as the
paper-book is received by the office, the appeal may be placed for
final hearing.
4. In
view of the above observations, the present application does not
survive and the same is disposed of accordingly. Rule is discharged.
(H.B.ANTANI,
J.)
Hitesh
Top