Gujarat High Court High Court

Kanuji vs State on 8 February, 2010

Gujarat High Court
Kanuji vs State on 8 February, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/354/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 354 of 2009
 

In


 

CRIMINAL
REVISION APPLICATION No. 711 of 2008
 

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


 

KANUJI
LAXMANJI, EXPIRED THRO' DADUJI LAXMANJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
RM PARMAR for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 08/02/2010 

 

 
 
ORAL
ORDER

The
petitioner has sought to revive Criminal Revision Application No. 711
of 2008, which was dismissed for default on 16.12.2008. The present
application appears to be filed on 12.01.2009, on the ground that
learned counsel was busy in another court on that day, when the
revision application was dismissed. The revision application is filed
for enhancement of punishment imposed by judgement and order dated
30.09.2008 in Sessions Case No. 50 of 1996. It appears that the
revision application has not been attended by learned counsel for any
sound and acceptable reason. The vague ground of being busy in
another Court is not substantiated by any factual averment or
argument. Therefore, the present petition is dismissed.

(D.H.Waghela,
J.)

Jyoti

   

Top