Gujarat High Court Case Information System
Print
CR.MA/15719/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15719 of 2010
In
CRIMINAL
REVISION APPLICATION No. 636 of 2010
With
CRIMINAL
REVISION APPLICATION No. 636 of 2010
=========================================================
JASNABEN
SUNDERBHAI VASAVA - Applicant(s)
Versus
STATE
OF GUJARAT & 11 - Respondent(s)
=========================================================
Appearance :
MR
HARDIK S SONI for Applicant(s) : 1,
MR JK SHAH APP for
Respondent(s) : 1,
None for Respondent(s) : 2 -
12.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 17/01/2011
ORAL
ORDER
Applicant-original
complainant seeks condonation of delay of 64 days in filing criminal
revision application. Criminal revision application is filed seeking
enhancement of sentence awarded to the accused by the Sessions Court
upon application under Section 376 of Indian Penal Code.
Counsel
for the petitioner stated that State has filed enhancement
application which is pending before this Court. That being the
position, it would not be possible to entertain the present revision
application leaving it open for the petitioner to seek liberty from
the concerned bench to assist the public prosecutor in the State
appeal.
With
above observation, both criminal revision application as well as
criminal misc. application stand disposed of.
(AKIL
KURESHI, J.)
(ashish)
Top