Gujarat High Court
Rasikbhai vs State on 11 August, 2010
Gujarat High Court Case Information System Print CR.RA/285/2009 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL REVISION APPLICATION No. 285 of 2009 ========================================================= RASIKBHAI JETHABHAI PARMAR - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================================= Appearance : MR HARSHADRAY A DAVE for Applicant(s) : 1,MR HARDIK A DAVE for Applicant(s) : 1, MR MG NANAVATI, APP for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 12/05/2009 ORAL ORDER
Heard
learned advocate Mr. Dave for the appellant and Ld. APP Mr. Nanavati
for respondent State.
Considering
the facts and circumstances of the case and the copies of the
judgments delivered by the trial Court and by the first appellate
Court, it appears that the revision application requires
consideration by this Court and deserves to be admitted.
Rule
returnable on 30/6/2009. Ld. APP Mr. Nanavati waives service of
rule for respondent State.
[
J.C. UPADHYAYA, J.]
*Pansala.
Top