Gujarat High Court High Court

Laljibhai vs The on 12 May, 2010

Gujarat High Court
Laljibhai vs The on 12 May, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/61/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 61 of 2007
 

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


 

LALJIBHAI
JIVABHAI PARMAR & 1 - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
RAJESH K KANANI for
Applicant(s) : 1 - 2. 
Mr M G NANAVATI, APP  for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 12/05/2010 

 

 
ORAL
ORDER

Following
the recent decision dated 22.04.2010 of this Court in Criminal
Revision Application No. 32 of 2004, the present application is found
and held to be not maintainable. Therefore, it is dismissed. Rule is
discharged and interim relief is vacated with no order as to costs.

[D.H.WAGHELA,
J.]

Jyoti

   

Top