Gujarat High Court
Gobarbhai vs State on 16 September, 2008
Gujarat High Court Case Information System
Print
CR.RA/470/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 470 of 2008
=========================================================
GOBARBHAI
NARANBHAI SHINGALA - Applicant(s)
Versus
STATE
OF GUJARAT & 10 - Respondent(s)
=========================================================
Appearance
:
MR
BHARAT T RAO for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
11.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 16/09/2008
ORAL
ORDER
S.O.
to 22/09/2008. In the meantime, Shri Mengdey, learned APP to get
instructions from the learned Special Public Prosecutor as well as
from the Legal Department as to whether the State proposes to
challenge the impugned order or not; as it was the application
submitted by the learned Special Public Prosecutor for alteration of
the charge, which is rejected.
In
the meantime, it will be open for the applicant to submit an
appropriate application for adjournment as reflected in the earlier
order dated 01/09/2008.
(M.R.SHAH,
J.)
sompura
Top