Gujarat High Court
Mihirbhai vs State on 21 July, 2008
Gujarat High Court Case Information System
Print
CR.RA/253/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 253 of 2008
=========================================================
MIHIRBHAI
INDRAVADAN PATHAK - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
NIRAL R MEHTA for
Applicant(s) : 1,
MR
KP RAVAL APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 21/07/2008
ORAL
ORDER
It
appears from the impugned order that the learned trial Judge has not
assigned any reason with regard to commission of offence u/s 413 of
the I.P. Code which was only the claim for discharge in the trial
court.
In
view of above, Rule, returnable on 13-8-2008. Learned A.P.P. Mr. K.P
Raval, waives service of notice of Rule on behalf of the respondent
? State.
By
way of ad-interim relief, the proceedings of Sessions Case pending
before the trial court shall remain stayed till then. D.S. is
permitted.
(Bankim
N. Mehta, J.)
/JVSatwara/
Top