Gujarat High Court Case Information System
Print
CR.RA/392/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No.392 of 2005
==========================================================
THE
STATE OF GUJARAT - Applicant
Versus
GALABHAI
MANJIBHAI DAMOR - Respondent
==========================================================
Appearance :
MR
KC SHAH, APP for Applicant.
MR
UM SHASTRI for
Respondent.
==========================================================
CORAM
:
HONOURABLE
MR. JUSTICE BANKIM N. MEHTA
Date
: 17/07/2008
ORAL
ORDER
Heard
Mr.K.C.Shah, learned Additional Public Prosecutor, for the
applicant-State. Mr.Shastri, learned advocate for the respondent, is
absent in all the calls.
It
appears from the impugned order that after considering the statements
of witnesses and the documentary evidence, the learned Magistrate has
come to the conclusion that there is no evidence against the
respondent. However, the learned Magistrate has not made reference to
any of the statements or documentary evidence. Therefore, the matter
requires consideration.
In
view of the above, Rule returnable
on 26.08.2008.
[Bankim
N. Mehta, J.]
Rajendra
Top