Gujarat High Court Case Information System
Print
CR.MA/12649/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12649 of 2008
In
CRIMINAL
APPEAL No. 326 of 2003
==========================================
BABUBHAI
CHELDAS
Versus
STATE
OF GUJARAT & ANOTHER
==========================================
Appearance
:
THROUGH JAIL for Applicant
MR
LB DABHI APP for
Respondents
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 08/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
RULE.
Learned APP Mr.L.B.Dabhi waives service of rule on behalf of the
respondents.
This application is
preferred by the convict-prisoner, through Jail, either to release
him on bail during the pendency of appeal or to expedite the hearing
of Criminal Appeal No.326/2003.
Earlier, the request
for bail of the applicant is rejected as the applicant has been
convicted for the offences punishable under Section 395 r/w. Section
120-B and under Sections 365 and 301 of the Indian Penal Code and
has been sentenced to undergo life imprisonment. True it is that he
has already undergone about nine years of imprisonment. Criminal
Appeal No.326/2003 is notified on the board and learned advocate for
the applicant appellant may make it convenient to argue the
appeal finally.
In this view of the
matter, this application stands dismissed. Rule is discharged.
[
J. R. VORA,J. ] [ SHARAD D. DAVE,J. ]
vijay
Top