Gujarat High Court High Court

====================================== vs Mr Rc Kodekar on 10 October, 2008

Gujarat High Court
====================================== vs Mr Rc Kodekar on 10 October, 2008
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/547/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 547 of 2008
 

With


 

CRIMINAL
REVISION APPLICATION No. 549 of 2008
 

With


 

CRIMINAL
REVISION APPLICATION No. 551 of 2008
 

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


 

SARJAN
LALA YADAV 

 

Versus
 

STATE
OF GUJARAT 

 

====================================== 
Appearance
: 
MR RAJESH M AGRAWAL for
Applicant,MR YOGESH R AGRAWAL for Applicant. 
MR RC KODEKAR, APP
for Respondent. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 10/10/2008 

 

ORAL
ORDER

1. It
was submitted by learned counsel, Mr.Agrawal appearing for the
petitioner that, even as this Revision Applications were moved in
early August 2008 to challenge the orders made in July 2008, the
applications could not be reached even for admission hearing while
the trial before the trial Court is concluded and it is kept for
final argument or pronouncement of judgment on 13th
October 2008. He further submitted that in view of recent decision
of the Supreme Court in E. Micheal Raj v.
Intelligence Officer, Narcotic Control Bureau

reported in AIR 2008 SC 1720,
percentage of purity of the narcotic drug in question was required
to be ascertained in the interest of justice.

2. Learned
APP, Mr.Kodekar appearing for the respondent submitted that in
absence of record of the trial Court, it was not clear as to whether
and when the issue was raised before the trial Court by the
petitioners; and, prima facie, it
appears from the impugned orders that the issue was raised at the fag
end of the trial.

3. Hence,
Rule returnable on 20th October 2008. Learned APP,
Mr.Kodekar waives service. In the meantime, Record and Proceedings
of the trial Court shall be called for so as to reach this Court on
that date. Direct service is permitted.

(D.H.Waghela,
J.)

*malek

   

Top