Gujarat High Court Case Information System
Print
CR.MA/15571/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15571 of 2010
In
CRIMINAL
APPEAL No. 2161 of 2010
=====================================
VISHNUBHAI
RAJABHAI ZUNDAWALA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=====================================
Appearance
:
MR YN OZA, SENIOR ADVOCATE with MS
SRUSHTI A THULA for Applicant(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) : 1,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P. P. BHATT
Date
: 24/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Heard
learned senior advocate Mr. Oza with Ms. Srushti Thula for the
applicant.
2.0 After
having heard the learned senior advocate for the applicant at length
and after having perused the papers produced by him, this Court is
not inclined to suspend the sentence as prayed for.
2.1 At
this juncture, learned senior advocate for the applicant requests
that Final Hearing of appeal be expedited. He further requests that,
if possible, to fix the appeal for hearing in June 2011.
3.0 The
appeal is ordered to be placed for Final Hearing in the week
commencing from 20th June 2011.
3.1 The
Court below is directed to see that the Paper-book is prepared
at the earliest.
3.2 The
Registry is directed to send the R & P, if received,
forthwith to the Court below for getting the Paper-book prepared.
4.0 The
application is dismissed. Rule is discharged.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top