Gujarat High Court Case Information System
Print
CR.RA/542/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 542 of 2003
=========================================================
BHAVNAGAR
PANJARAPOLE BHAVNAGAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MRMPSHAH
for
Applicant(s) : 1,MS. KRUTI M SHAH for Applicant(s) : 1,
Ms ML
SHAH, APP for Respondent(s) : 1,
MR SL VAISHYA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 09/04/2010
ORAL
ORDER
Petitioner
is a Panjarapole. This revision application is directed against the
order passed by the learned JMFC handing over the custody of the
cattle to the original owner pending trial. By order dated
2.12.2003, this Court while admitting this petition had directed the
court below to dispose of the main criminal case expeditiously. By
now the same would have been over. If not, the Trial Court shall
endevour to dispose of the same as early as possible. At this
distant point of time, in any case, it would not be appropriate to
hand over the custody of the animals to the petitioner.
In
the result, the petition fails and is dismissed. Rule is discharged.
(Akil
Kureshi, J.)
(vjn)
Top