Gujarat High Court High Court

Kaushik vs State on 11 October, 2011

Gujarat High Court
Kaushik vs State on 11 October, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11982/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11982 of 2011
 

In


 

CRIMINAL
REVISION APPLICATION No. 612 of 2009
 

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

 

KAUSHIK
VITTHALBHAI PATEL & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YATIN SONI for
Applicant(s) : 1 - 2. 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
MURALI N DEVNANI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 11/10/2011 

 

 
 
ORAL
ORDER

Heard
the learned advocates for the parties. Considering the facts and
circumstances of the case, this application is allowed and criminal
Revision Application No. 612 of 2009 is restored to its original
file.

[M.D.

SHAH, J.]

mandora/

   

Top