Gujarat High Court Case Information System
Print
CR.RA/696/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 696 of 2008
=========================================================
DIVYESH
JOSHI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1,
MR KP RAVAL, APP for Respondent(s) : 1,
RULE
SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 28/01/2010
ORAL
ORDER
Applicant
appears in person. He has challenged an order dated 03.10.2008
passed by the learned Special Judge, Rajpipla, in Special Atrocity
Case No.18/2006. In the said order, application filed by the
applicant came to be dismissed. His prayer was for recalling the
witnesses on the ground that he was served with the copy of the
complaint much later. Learned Judge, however, in the impugned order
has recorded that at the time of committal, copy of the complaint was
already supplied to the applicant.
To
the above statement even, applicant was not in a position to raise
any factual dispute. That he stated that FIR was not served on him,
there appears to be no dispute that a copy of the complaint in
verbatim was supplied. In that view of the matter, no case for
interference is made out. Revision Application is dismissed.
Interim
relief granted earlier shall continue till 15th February,
2010.
(Akil
Kureshi, J.)
menon
Top