Gujarat High Court High Court

Beenaben vs State on 25 February, 2010

Gujarat High Court
Beenaben vs State on 25 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/387/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 387 of
2009 
=========================================================

 

BEENABEN
W/O BHUPENDRABHAI S SHAH & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GAJENDRA P BAGHEL for
Applicant(s) : 1 - 2. 
MR KP RAWAL, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 25/02/2010 

 

 
 
ORAL
ORDER

Learned
APP for the State pointed out that previously the petitioners had
challenged the order allowing original accused no.3 to be made
approver in the pending trial. Under instructions, he further stated
that the prosecution wishes to rely on statements recorded of the
approver during the course of investigation, copies of which have
already been supplied to the petitioners. In any case, prosecution is
prepared to supply fresh copies thereof.

On
the above statement, it is directed that the petitioners shall be
supplied necessary copies even if it was previously supplied.

With
these directions, no further order is necessary at this stage.
Disposed of accordingly.

(Akil
Kureshi,J.)

(raghu)

   

Top