Gujarat High Court High Court

Dhananjay vs Gauriben on 24 March, 2011

Gujarat High Court
Dhananjay vs Gauriben on 24 March, 2011
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/49720/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 497 of 2002
 

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

 

DHANANJAY
GALABHAI PARMAR - Applicant(s)
 

Versus
 

GAURIBEN
DINESHBHAI MAKWANA & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NS SHETH for
Applicant(s) : 1, 
None for Respondent(s) : 1 - 3. 
Mr.Maulik
Nanavati,A.P.P. for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 05/02/2009 

 

 
ORAL
ORDER

Without
prejudice to the rights and contentions of the petitioner, the
petition was not pressed for any decision on merits in view of the
fact that the alleged incident had taken place a decade ago and the
present petition has already become stale by six years of pendency at
the admission stage. Accordingly, it is disposed.

Sd/-

(D.H.WAGHELA,J.)

Jyoti

   

Top