Gujarat High Court High Court

Bhavnagar vs State on 9 April, 2010

Gujarat High Court
Bhavnagar vs State on 9 April, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/542/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 542 of 2003
 

=========================================================

 

BHAVNAGAR
PANJARAPOLE BHAVNAGAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRMPSHAH
for
Applicant(s) : 1,MS. KRUTI M SHAH for Applicant(s) : 1, 
Ms ML
SHAH, APP for Respondent(s) : 1, 
MR SL VAISHYA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 09/04/2010 

 

 
ORAL
ORDER

Petitioner
is a Panjarapole. This revision application is directed against the
order passed by the learned JMFC handing over the custody of the
cattle to the original owner pending trial. By order dated
2.12.2003, this Court while admitting this petition had directed the
court below to dispose of the main criminal case expeditiously. By
now the same would have been over. If not, the Trial Court shall
endevour to dispose of the same as early as possible. At this
distant point of time, in any case, it would not be appropriate to
hand over the custody of the animals to the petitioner.

In
the result, the petition fails and is dismissed. Rule is discharged.

(Akil
Kureshi, J.)

(vjn)

   

Top