Gujarat High Court Case Information System
Print
CR.RA/419/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 419 of 2009
=========================================================
DAHYABHAI
PREMJIBHAI UKANI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PRAVIN GONDALIYA for
Applicant(s) : 1,
Mr.L.R.Pujari, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 09/02/2010
ORAL
ORDER
The
present applicant was the original complainant and the present
respondent No.2-Bhartiben @ Bhagvati Kirsnbhai Vanchhani, was the
original accused No.3 in Sessions Case No.144 of 2008. The original
accused were convicted for the offence punishable under Sec.302 of
IPC and life imprisonment was awarded by the learned Addl. Sessions
Judge, Gondal.
It
appears that the appeal being Criminal Appeal No.1285 of 2009
preferred by the original accused No.1-Vinodbhai Shamjibhai Vachhani
of Sessions Case No.144 of 2008 was admitted by a Division Bench of
this Court (Coram: Bhagwati Prasad& J.C.Upadhyaya,JJ.) vide order
dated 21-7-2009.
In
view of the above, office is directed to place this matter before
appropriate Court after obtaining order from Hon’ble the Chief
Justice.
(M.D.SHAH,J.)
radhan
Top