Gujarat High Court High Court

Becharbhai vs State on 3 September, 2010

Gujarat High Court
Becharbhai vs State on 3 September, 2010
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/27/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 27 of 2008
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 1811 of 2007
 

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


 

BECHARBHAI
VALABHAI VANIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 12 - Respondent(s)
 

=========================================
 
Appearance : 
MR
ANIL N MEHTA for Applicant(s) : 1, 
MR LB
DABHI, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 13. 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 03/03/2008 

 

 
 
ORAL
ORDER

By
this application, the applicant seeks restoration / revival of
Special Criminal Application No.1811 of 2007, which according to the
applicant was withdrawn without the knowledge and consent of the
applicant vide order dated 7th December, 2007.

The
facts of the case stated briefly are that the applicant herein had
filed the above referred Special Criminal Application No.1811 of
2007, challenging the order dated 19.4.2004 passed by the learned
Judicial Magistrate First Class, Patan in Criminal Inquiry Case No.4
of 2002 as well as the judgement and order dated 1.9.2007 passed by
the learned Additional Sessions Judge, Dhangadhra, District
Surendranagar in Criminal Revision Application No.12 of 2004. By an
order dated 7th December, 2997, this Court had permitted
the learned advocate for the petitioner to withdraw the petition as
prayed for by him.

By
the present application, the applicant seeks restoration / revival
of the said Special Criminal Application No.1811 of 2007, which in
effect and substance would tantamount to recalling / reviewing the
earlier order dated 7th December, 2007. Section 362 of
the Code of Criminal Procedure, 1973 (the Code) provides that, save
as otherwise provided by this Code or by any other law for the time
being in force, no Court when it has signed its judgement or final
order disposing of a case, shall alter or review the same except to
correct a clerical or arithmetical error.

Considering
the relief prayed for in the present application, it cannot be said
that the applicant is seeking correction of a clerical or
arithmetical error. In the circumstances, in view of the bar of
Section 362 of the Code, this application is not maintainable.

For
the foregoing reasons, the application fails and is, accordingly,
rejected.

[HARSHA
DEVANI, J.]

parmar*

   

Top