Gujarat High Court
Raniben vs State on 23 July, 2009
Gujarat High Court Case Information System
Print
CR.MA/839420/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8394 of 2009
In
CRIMINAL
REVISION APPLICATION No. 615 of 2003
=========================================================
RANIBEN
MERAG SUTREJA - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
BY MANKAD for
Applicant(s) : 1, 1.2.1,1.2.2
PUBLIC PROSECUTOR for Respondent(s)
: 1,
MR TS NANAVATI for Respondent(s) : 2, 4,
MR KANDRAP H
DHOLKIA for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 23/07/2009
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
This
application is misconceived inasmuch as since the main matter has
already been disposed of on 20.07.2009, this application for bringing
legal heirs on record cannot be granted. This application stands
disposed of accordingly.
(K.S.
JHAVERI, J.) (Z.K. SAIYED, J.)
Divya//
Top