Citation : 2021 Latest Caselaw 1199 Guj
Judgement Date : 27 January, 2021
R/CR.A/2163/2019 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL APPEAL NO. 2163 of 2019
With
R/CRIMINAL APPEAL NO. 2198 of 2019
With
R/CRIMINAL APPEAL NO. 2194 of 2019
With
R/CRIMINAL APPEAL NO. 2177 of 2019
With
CRIMINAL MISC.APPLICATION (FOR SUSPENSION OF SENTENCE)
NO. 6 of 2020
In
R/CRIMINAL APPEAL NO. 2177 of 2019
With
R/CRIMINAL APPEAL NO. 2179 of 2019
With
CRIMINAL MISC.APPLICATION (TEMPORARY BAIL) NO. 4 of 2020
In
R/CRIMINAL APPEAL NO. 2179 of 2019
With
R/CRIMINAL APPEAL NO. 2241 of 2019
With
R/CRIMINAL APPEAL NO. 2196 of 2019
=========================================================
DINUBHAI BOGABHAI SOLANKI Versus STATE OF GUJARAT ========================================================= Appearance:
MR PRATIK B BAROT(3711) for the Appellant(s) No. 1 MR YASH N NANAVATY(5626) for the Appellant(s) No. 1 HCLS COMMITTEE(4998) for the Opponent(s)/Respondent(s) No. 3 MR BB NAIK(497) for the Opponent(s)/Respondent(s) No. 3 MR RC KODEKAR(1395) for the Opponent(s)/Respondent(s) No. 2 MUKESH G KAPADIYA(8330) for the Opponent(s)/Respondent(s) No. 2 PUBLIC PROSECUTOR(2) for the Opponent(s)/Respondent(s) No. 1 =========================================================
CORAM: HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM NATH and HONOURABLE MR. JUSTICE ASHUTOSH J. SHASTRI
Date : 27/01/2021
R/CR.A/2163/2019 ORDER
ORAL COMMON ORDER
(PER : HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM NATH)
This matter has been taken up upon a mention being made
by learned counsels for the appellant, including Senior
Advocates Mr. Nirupam Nanavaty and Mr. Yogesh Lakhani,
requesting that the appeal has been listed all of a sudden and as
the paper book runs into 18,000 pages or more, it would be
difficult to conduct the appeal today, a reasonable time has been
prayed. It is also informed that the judgment of the trial court
runs into approximately 900 pages and is in the vernacular
language and the same would require due translation. The
appeal may be listed on 03.03.2021, which will give more than a
months time to all the lawyers appearing in the appeal, including
the lawyer for CBI Shri R.C. Kodekar to prepare the matter, so
that it would be conducted on the next date onwards. Shri Virat
Popat, learned counsel appearing in one of the appeals, submits
that he already has a copy of the trial court judgment translated
in English and also the English translation of the relevant
statement of witnesses of the fact and other necessary
documents. He further, submits that he would provide a copy of
the same to all the learned counsel for the parties and also the
Court at least two weeks before the next date fixed.
R/CR.A/2163/2019 ORDER
The matter may be listed on 03.03.2021 at 2:30 PM.
Registry may also inform Shri B.B. Naik, learned Senior
Advocate appearing for the complainant's side about this order
within a period of three days.
(VIKRAM NATH, CJ)
(ASHUTOSH J. SHASTRI, J) /phalguni/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!