Gujarat High Court High Court

========================================== vs Mr Mr Mengdey App For on 5 August, 2008

Gujarat High Court
========================================== vs Mr Mr Mengdey App For on 5 August, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1014520/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10145 of 2008
 

In


 

CRIMINAL
APPEAL No. 954 of 2005
 

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

AMABU
ADRAMAN PANJA & 1 

 

Versus
 

THE
STATE OF GUJARAT & 2 

 

========================================== 
Appearance
: 
MS SADHANA SAGAR for
Applicant(s) : 1 - 2. 
MR MR MENGDEY APP for
Respondents 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 05/08/2008 

 

ORAL
ORDER

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

RULE. Learned APP Mr.M.R.Mengdey, waives service of rule on
behalf of the respondents.

Leave to amend the word tendency mentioned in paragraph No.6
of the application.

This is a successive bail application and has been filed only on the
ground that there are no chances for the appeal to be heard in near
future.

Having regard to the offence with which the present applicants are
charged and convicted, the grounds mentioned for releasing any of
the applicant, are meritless. So far as the final hearing of the
Criminal Appeal is concerned, after paper book is received from the
trial Court, the applicants may apply for fixing the matter for
final hearing. The application,therefore, stands dismissed. Rule is
discharged.

[J.

R. VORA,J.] [J. C. UPADHYAYA,J.]

vijay

   

Top