Gujarat High Court
Fatemambibi vs Unknown on 22 March, 2011
Gujarat High Court Case Information System
Print
CR.A/1297/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1297 of 2007
With
CRIMINAL
REVISION APPLICATION No. 788 of 2007
=========================================================
FATEMAMBIBI
@ SAHENAZBIBI MAHEBUBBHAI VARUBHAI - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MR
SHAKEEL A QURESHI for
Appellant(s) : 1,
PUBLIC PROSECUTOR for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 31/03/2008
ORAL
ORDER
This
appeal is tagged with Criminal Revision Application No.788/2007. The
Revision is pursuant to a suo motu cognizance taken by the Court why
sentence on the appellant should not be enhanced. Learned advocate
Shri Shakeel Qureshi for the appellant rightly points out that in
view of the provisions contained in Gujarat High Court Rules, the
revision application shall have to be placed before the Division
Bench. Since the appeal is also connected, both the proceedings be
placed before appropriate Bench.
(Akil
Kureshi,J.)
(raghu)
Top