Gujarat High Court
Amrutlal vs State on 7 September, 2010
Gujarat High Court Case Information System
Print
CR.RA/430/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 430 of 2010
=========================================================
AMRUTLAL
PUNJALAL PANCHAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PP MAJMUDAR for
Applicant(s) : 1,
MS CM SHAH ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 07/09/2010
ORAL
ORDER
Counsel
for the petitioner stated that instead of Criminal Revision
Application, Criminal Appeal would be maintainable, therefore, the
petitioner proposes to file an appeal. In view of the fact that the
revision application was presented within time limit permitted for
filing appeal, if such an appeal is filed latest by 9th
September along with application seeking leave to appeal, the same
shall be treated as having been filed within limitation period.
With
the above observations, this revision application is disposed of
accordingly.
(
AKIL KURESHI, J. )
kailash
Top