Gujarat High Court Case Information System
Print
CR.MA/15592/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15592 of 2010
In
CRIMINAL
MISC.APPLICATION No. 15587 of 2010
In
CRIMINAL
APPEAL No. 2166 of 2010
With
CRIMINAL
MISC.APPLICATION No. 15587 of 2010
In
CRIMINAL
APPEAL No. 2166 of 2010
With
CRIMINAL
APPEAL No. 2166 of 2010
=========================================
STATE
OF GUJARAT - Applicant(s)
Versus
YOGESH
HARISINH RATHOD - Respondent(s)
=========================================
Appearance :
MR
A J DESAI, APP for Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 08/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Since
the original complainant has preferred an acquittal appeal with
application for condonation of delay and the State is a party
therein, there is duplication on the basis of the same impugned
judgement. Therefore, present proceedings are terminated with
liberty to the State to make its submissions in the other proceedings
initiated by the original complainant. Accordingly, applications and
appeal are disposed. A copy of this order shall be placed on the
record of Criminal Mis. Application No. 8096 of 2011 and Criminal
Misc. Application No. 8094 of 2011.
[D.H.WAGHELA,
J.]
[J.C.UPADHYAYA,
J.]
JYOTI
Top