Gujarat High Court High Court

State vs Basirkhan on 13 April, 2010

Gujarat High Court
State vs Basirkhan on 13 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/156/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 156 of 2010
 

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

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

BASIRKHAN
@ ANNA RASHULKHAN PATHAN - Respondent(s)
 

======================================
 
Appearance :
 

Mr.
Kartik Pandya, Additional Public Prosecutor, for the
applicant 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 13/04/2010 

 

 
 
ORAL
ORDER

Learned
Additional Public Prosecutor has relied on the judgment of the Apex
Court in the case of Sanghi Brothers (Indore) Private Limited vs.
Sanjay Choudhary and others
, reported in (2008) 10 SCC 681 and
submitted that by exercising the powers the learned Judge has
discharged the accused contrary to the proposition of law laid down
by the Apex Court in the above judgment.

Issue
notice returnable on 7.5.2010.

(ANANT
S. DAVE, J.)

(swamy)

   

Top