Gujarat High Court High Court

Sahistaben vs State on 21 October, 2011

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

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/439/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 439 of 2011
 

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

 

SAHISTABEN
W/O ASRAFBHAI RAHIMBHAI LOHIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Applicant(s) : 1,MS BELA A PRAJAPATI for Applicant(s) : 1, 
MR KP
RAVAL, ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

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)

The application is
withdrawn with a view to exercising the right of assisting the
prosecution in the appeal, which is filed and already admitted by
this Court, by way of Criminal Appeal No.1155 of 2011. Accordingly,
it is dismissed as withdrawn.

(D.H.WAGHELA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top