Gujarat High Court
Upendrasinh vs State on 20 August, 2010
Gujarat High Court Case Information System
Print
CR.RA/326/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 326 of 2010
=========================================================
UPENDRASINH
MADHUBHA PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
PRAVIN GONDALIYA for
Applicant(s) : 1,
MR LB DABHI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 20/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Mr.Pravin
Gondaliya, learned advocate who has filed the Criminal Revision
Appln.No.326 of 2010 states that the instant Criminal Revision
Application has been wrongly tagged with this appeal and it ought to
have been tagged with Criminal appeal No.1266 of 2010. Registry is
therefore directed to de-link Criminal Revision Application No.326 of
2010 from Criminal Appeal No.1175 of 2009 and tag with Criminal
Appeal No.1266 of 2010.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top