Gujarat High Court High Court

Vishnubhai vs State on 16 October, 2008

Gujarat High Court
Vishnubhai vs State on 16 October, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12662/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12662 of 2008
 

In


 

CRIMINAL
APPEAL No. 861 of 2001
 

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

 

VISHNUBHAI
CHHANABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
Mr.L.B.Dabhi, APP for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 16/10/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Rule.

Mr.Dabhi, learned A.P.P. waives service of rule for the respondents.

This
application is preferred by the convict prisoner through jail for
releasing him on regular bail during appeal or in the alternative to
expedite the Criminal Appeal No.861 of 2001 preferred by him. The
applicant is convicted for life imprisonment for the offences
punishable under Sections 302, 447 and 34 of Indian Penal Code.

So
far as the regular bail is concerned, earlier it appears that the
bail application of the convict prisoner under Section 389 has been
rejected and no fresh grounds are made out and, therefore, this
prayer is required to be rejected.

So
far as early hearing of the appeal is concerned, it is stated that
Criminal Appeal No.861 of 2001 is notified on final hearing board of
Criminal Appeals at Sr.No.27. Learned advocate for the applicant in
Criminal Appeal may make it convenient to appear before this Court
and argue the Criminal Appeal No.861 of 2001.

In
view of the above, this application stands dismissed. Rule is
discharged.

(
J.R.VORA, J )

(
SHARAD D DAVE, J )

srilatha

   

Top