Gujarat High Court Case Information System
Print
CR.RA/387/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 387 of
2009
=========================================================
BEENABEN
W/O BHUPENDRABHAI S SHAH & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
GAJENDRA P BAGHEL for
Applicant(s) : 1 - 2.
MR KP RAWAL, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 25/02/2010
ORAL
ORDER
Learned
APP for the State pointed out that previously the petitioners had
challenged the order allowing original accused no.3 to be made
approver in the pending trial. Under instructions, he further stated
that the prosecution wishes to rely on statements recorded of the
approver during the course of investigation, copies of which have
already been supplied to the petitioners. In any case, prosecution is
prepared to supply fresh copies thereof.
On
the above statement, it is directed that the petitioners shall be
supplied necessary copies even if it was previously supplied.
With
these directions, no further order is necessary at this stage.
Disposed of accordingly.
(Akil
Kureshi,J.)
(raghu)
Top