Gujarat High Court
Geetaba vs State on 8 October, 2010
Gujarat High Court Case Information System Print CR.RA/396/2004 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL REVISION APPLICATION No. 396 of 2004 ================================================= GEETABA DILIPSINH JADEJA - Applicant(s) Versus STATE OF GUJARAT & 3 - Respondent(s) ================================================= Appearance : MR JM BUDDHBHATTI for Applicant(s) : 1,MR VH KANARA for Applicant(s) : 1, PUBLIC PROSECUTOR for Respondent(s) : 1, MR KANDRAP H DHOLKIA for Respondent(s) : 2, MR PM LAKHANI for Respondent(s) : 3 - 4. MRS RP LAKHANI for Respondent(s) : 3 - 4. ================================================= CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 08/10/2010 ORAL ORDER
Mr.
R.H.Parelia, learned advocate for Mr. P.M.Lakhani, learned advocate
for the respondent Nos.3 and 4 submits that Criminal Appeal Nos.2083
and 2084 of 2004 filed by the State of Gujarat challenging the
judgment and order dated 15.04.2004 passed by learned Additional
Sessions Judge, Fast Track Court, Jamnagar in Sessions Case No.193
of 2002 are pending.
In
view of the above, the Registry is directed to list the matter along
with the above Criminal Appeals, after obtaining order from the
Hon’ble the Chief Justice.
[Anant
S. Dave, J.]
*pvv
Top