Gujarat High Court High Court

Kisturchand vs State on 7 October, 2010

Gujarat High Court
Kisturchand vs State on 7 October, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11068/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11068 of 2010
 

In


 

CRIMINAL
REVISION APPLICATION No. 611 of
2007 
=========================================================

 

KISTURCHAND
HAJARIMAL MODI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Applicant(s) : 1,MS BELA A PRAJAPATI for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) : 2 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 07/10/2010 

 

ORAL
ORDER

Learned
APP stated that the State has already preferred appeal being
Criminal Appeal No.711 of 2008 against the same judgment of acquittal
which the petitioner seeks to challenge in the Criminal Revision
Application. Under the circumstances, no useful purpose will be
served in restoring the Criminal Revision Application which came to
be dismissed for non-removal of office objections. Counsel for the
petitioner, however, submitted that the petitioner would be
requesting the Court taking up the appeal to permit the petitioner to
assist the learned APP.

In
view of the above developments, this application is dismissed.

(Akil
Kureshi, J.)

(vjn)

   

Top