Gujarat High Court High Court

Samir vs State on 6 April, 2010

Gujarat High Court
Samir vs State on 6 April, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/92/2009	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 92 of 2009
 

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


 

SAMIR
ANILBHAI PALKHIWALA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
TS NANAVATI for
Applicant(s) : 1, 
MR RC KODEKAR, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR BN LIMBACHIA for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 06/04/2010 

 

 
ORAL
ORDER

Heard
the learned Advocates for the parties.

Mr.

Nanavati learned Advocate appearing for the petitioner vehemently
contended with regard to the reasoning adopted for interfering with
the order of sentence. He submitted that the appellate court has
blatantly erred in not appreciating the evidence which would have
otherwise persuaded the Court not to interfere with the order of
sentence.

Learned
Advocate Mr. B.N. Limbachia disputed these facts and attempted to
controvert the contentions. The Court is of the view that the
application deserves to be admitted. Hence, RULE
returnable on 13th August, 2010. Learned Advocate Mr.
Limbachia waives service for respondents No.2 & 3.

(S.R.

Brahmbhatt, J.)

Caroline

   

Top