Gujarat High Court High Court

Dahyabhai vs State on 9 February, 2010

Gujarat High Court
Dahyabhai vs State on 9 February, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/419/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 419 of 2009
 

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

 

DAHYABHAI
PREMJIBHAI UKANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRAVIN GONDALIYA for
Applicant(s) : 1, 
Mr.L.R.Pujari, APP   for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 09/02/2010 

 

ORAL
ORDER

The
present applicant was the original complainant and the present
respondent No.2-Bhartiben @ Bhagvati Kirsnbhai Vanchhani, was the
original accused No.3 in Sessions Case No.144 of 2008. The original
accused were convicted for the offence punishable under Sec.302 of
IPC and life imprisonment was awarded by the learned Addl. Sessions
Judge, Gondal.

It
appears that the appeal being Criminal Appeal No.1285 of 2009
preferred by the original accused No.1-Vinodbhai Shamjibhai Vachhani
of Sessions Case No.144 of 2008 was admitted by a Division Bench of
this Court (Coram: Bhagwati Prasad& J.C.Upadhyaya,JJ.) vide order
dated 21-7-2009.

In
view of the above, office is directed to place this matter before
appropriate Court after obtaining order from Hon’ble the Chief
Justice.

(M.D.SHAH,J.)

radhan

   

Top