Gujarat High Court Case Information System
Print
CR.MA/572120/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5721 of 2008
In
CRIMINAL
APPEAL No. 1277 of 1986
With
CRIMINAL
APPEAL No. 1277 of 1986
With
CRIMINAL
APPEAL No. 57 of 1987
With
CRIMINAL
MISC.APPLICATION No. 564 of 1987
In
CRIMINAL
APPEAL No. 1277 of 1986
==========================================
BANK
OF BARODA
Versus
ARVINDKUMAR
KESHAVLAL SHAH & 1
==========================================
Appearance
:
MR PRANAV G
DESAI for Applicant
MR NITIN M AMIN for
Respondent No.1
PUBLIC PROSECUTOR for Respondent
No.2
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 01/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
It
clearly appears that accused Arvind Keshavlal Shah came to be
convicted by the trial Court for the offence punishable under
Sections 467 of the Indian Penal Code as well along with the other
offences. Now dealing with this appeal, the Division Bench of this
Court was pleased to issue notice for enhancement on 17.03.1997
[Coram: Hon’ble Mr.Justice M.B. Shah & Hon’ble Mr.Justice
B.S.Kapadia].
On
going through the record since enhancement notice is issued for
conviction under Section 467 of the Indian Penal Code, it may invite
punishment with imprisonment for life or with imprisonment of other
description or terms which may extend to ten years.
In
view of the above, with the present roster assigned to this bench,
this bench would not be able to deal with the present matters as it
invites imprisonment for life in enhancement, if the notice
succeeds.
In
view of the above, the office is directed to place the above matters
before the appropriate bench taking up such matters.
[J.
R. VORA,J.] [J. C. UPADHYAYA,J.]
vijay
Top