Gujarat High Court High Court

====================================== vs Mr on 21 October, 2011

Gujarat High Court
====================================== vs Mr on 21 October, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14979/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14979 of 2011
 

In


 

CRIMINAL
APPEAL No. 401 of 2011
 

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


 

ABDUL
RAZAK CHAND SHAIKH AND ANOTHER
 

Versus
 

STATE
OF GUJARAT 

 

====================================== 
Appearance
: 
MR EE SAIYED for Applicants. 
MR
KP RAVAL, APP for Respondent. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 21/10/2011 

 

ORAL
ORDER

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

It
was submitted that although the appeal is filed in the year 2011, the
appellants are in jail since the year 2008, and therefore, hearing of
the appeal was required to be expedited. By virtue of earlier order
dated 29.6.2011 in Criminal Misc. Application No.7739 of 2011, it is
already directed that hearing of the Criminal Appeal No.401 of 2011
may be expedited and the office may pursue the matter with the trial
Court for earlier preparation of the paper books. By now the paper
books are ready and supplied. Therefore, present application is
partly allowed and disposed with the direction that main Criminal
Appeal No.401 of 2011 may be listed for hearing in the first week of
March 2011.

(D.H.Waghela,
J.) (J.C.Upadhyaya, J.)

*malek

   

Top