Gujarat High Court Case Information System
Print
CR.RA/667/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 667 of 2007
=========================================================
DINESHKUMAR
@ MUNABHAI TIWARI AND ANOTHER
Versus
STATE
OF GUJARAT AND OTHERS
=========================================================
Appearance :
MR
TS NANAVATI for the Applicants
MS MITA
PANCHAL, ADDL PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 17/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
The
present application has been filed by the applicants under Sections
397 and 401 of the Code of Criminal Procedure, 1973, challenging the
judgment and order of acquittal dated 7.7.2007 passed by the learned
Presiding Officer, 3rd Fast Track Court, Surat in Sessions
Case No.123 of 2003. As the State has also preferred Criminal Appeal
No.629 of 2008, challenging the very judgment and order, and this
Court has admitted the said Appeal without further entering into the
merits and without prejudice to the rights and contentions of the
respective parties in the said Appeal, we hereby dispose of the
Revision Application. However, Office is directed to show the name of
Shri T.S. Nanavati, learned advocate appearing for the complainant in
Criminal Appeal No.629 of 2008 to assist the Public Prosecutor.
With
this observation, the present Revision Application is disposed of.
(BHAGWATI
PRASAD, J.)
(S.R.BRAHMBHATT, J.)
omkar
Top