Gujarat High Court
Hargovind vs State on 6 October, 2010
Gujarat High Court Case Information System
Print
SCR.A/511/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 511 of 2010
=========================================================
HARGOVIND
ALIAS TIGER MOTIBHAI RABARI DESAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
VS RAJPUT for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 06/10/2010
ORAL
ORDER
Petitioner
has challenged an order dated 10.11.09 by which the learned Judicial
Magistrate, First Class, Ahmedabad (Rural) was pleased to commit
Criminal Case No.1230/02 for trial before Sessions Court. The
learned Magistrate has examined all relevant aspects of the matter
and found that the case is required to be tried before the Sessions
Court being a sessions triable case. He, therefore, committed the
case for sessions trial. No infirmity in the impugned order is
found. The petition is therefore dismissed.
(Akil
Kureshi, J.)
(vjn)
Top