Gujarat High Court
Jayantibhai vs State on 11 November, 2008
Gujarat High Court Case Information System
Print
CR.RA/49220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 492 of 2008
=========================================================
JAYANTIBHAI
KEHSAVLAL SUTHAR - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
CHIRAG M PAWAR for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 11/11/2008
ORAL
ORDER
As
the learned A.P.P. Mr. P.D.Bhate is required to ascertain as to
whether State has preferred any appeal against the judgment rendered
by the learned Sessions Judge in Sessions Case No. 149 of 2007, the
matter is adjourned to 25.11.2008.
Sd/-
(H.B.ANTANI,J.)
Jyoti
Top