Gujarat High Court High Court

Fatemambibi vs Unknown on 22 March, 2011

Gujarat High Court
Fatemambibi vs Unknown on 22 March, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1297/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1297 of 2007
 

With


 

CRIMINAL
REVISION APPLICATION No. 788 of 2007
 

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

 

FATEMAMBIBI
@ SAHENAZBIBI MAHEBUBBHAI VARUBHAI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
SHAKEEL A QURESHI for
Appellant(s) : 1, 
PUBLIC PROSECUTOR for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 31/03/2008 

 

 
 
ORAL
ORDER

This
appeal is tagged with Criminal Revision Application No.788/2007. The
Revision is pursuant to a suo motu cognizance taken by the Court why
sentence on the appellant should not be enhanced. Learned advocate
Shri Shakeel Qureshi for the appellant rightly points out that in
view of the provisions contained in Gujarat High Court Rules, the
revision application shall have to be placed before the Division
Bench. Since the appeal is also connected, both the proceedings be
placed before appropriate Bench.

(Akil
Kureshi,J.)

(raghu)

   

Top