Gujarat High Court High Court

====================================== vs Mr Kartik on 9 September, 2011

Gujarat High Court
====================================== vs Mr Kartik on 9 September, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10357/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10357 of 2011
 

In


 

CRIMINAL
APPEAL No. 88 of 2006
 

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


 

CHOTUBHAI
BHANGIYABHAI 

 

Versus
 

STATE
OF GUJARAT AND ANOTHER
 

====================================== 
Appearance
: 
THROUGH
JAIL for Applicant. 
MR KARTIK
PANDYA, APP for Respondent No.1. 
None for Respondent
No.2. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 21/07/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

The
petitioner has sought regular bail, by way of suspension of sentence
during pendency of appeal, on the ground that his family is in deep
financial trouble and he has already undergone more than six years of
imprisonment. In the facts and circumstances, the application is
rejected with the direction that Criminal Appeal No.88 of 2006 may be
listed for hearing on 29th August, 2011. In the meantime,
proper arrangement may be made for appearance of an advocate on
behalf of the applicant by way of legal aid or through High Court
Legal Services Committee.

(D.H.Waghela,
J.)

(J.C.Upadhyaya,
J.)

*malek

   

Top