Gujarat High Court High Court

Nooriben vs Girirajsinh on 25 March, 2011

Gujarat High Court
Nooriben vs Girirajsinh on 25 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/90/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 90 of 2011
 

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

 

NOORIBEN
RAZAKBHAI - Applicant(s)
 

Versus
 

GIRIRAJSINH
P CHAUHAN - PSI & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRZAR S DESAI for
Applicant(s) : 1, 
None for Respondent(s) : 1 - 4. 
MS
CM SHAH, APP
for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 25/03/2011 

 

ORAL
ORDER

Learned
APP, Ms.C.M.Shah, is directed to call forthwith for the report from
the Legal Department as to whether the State is intended to file
appeal or or not against the judgment and order rendered in Sessions
Case No.161 of 2005 by learned Addl. Sessions Judge, Bhavnagar by
next date. S.O. to 19-4-2011.

(M.D.SHAH,J.)

radhan

   

Top