Gujarat High Court High Court

Gobarbhai vs State on 16 September, 2008

Gujarat High Court
Gobarbhai vs State on 16 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/470/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 470 of 2008
 

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

 

GOBARBHAI
NARANBHAI SHINGALA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 10 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHARAT T RAO for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
11. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 16/09/2008 

 

 
 
ORAL
ORDER

S.O.

to 22/09/2008. In the meantime, Shri Mengdey, learned APP to get
instructions from the learned Special Public Prosecutor as well as
from the Legal Department as to whether the State proposes to
challenge the impugned order or not; as it was the application
submitted by the learned Special Public Prosecutor for alteration of
the charge, which is rejected.

In
the meantime, it will be open for the applicant to submit an
appropriate application for adjournment as reflected in the earlier
order dated 01/09/2008.

(M.R.SHAH,
J.)

sompura

   

Top