Gujarat High Court High Court

Jhala vs State on 22 April, 2011

Gujarat High Court
Jhala vs State on 22 April, 2011
Author: Sonia Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/628/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 628 of 2007
 

=========================================================

 

JHALA
VIJAYSINH MOTISINH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHIRISH H GOHIL
forMRPKVAIDYA
for Applicant 
Mr.J.K.Shah,APP  for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 2, 
MR JAL SOLI UNWALA for Respondent(s)
: 2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

Date
: 22/04/2011 

 

 
ORAL
ORDER

At
the fag end of final hearing, it is pointed out to this Court by the
learned advocate for the applicant that another petition arising out
of the very same CR number being First CR No.429/98 is pending before
the Registry, which was lastly listed on 18th September,
2009. It is further requested that present petition and Sp.Criminal
Revision Application No. 85 of 2008, since are arising out of the
same incident and judgment, they are required to be heard together.
Request made appears to be reasonable and justifiable.

Learned
advocate at this stage requests for grant of one week adjournment to
enable him to move a note for the said purpose. The matter is
accordingly adjourned to 29th April, 2011.

(Ms.Sonia
Gokani, J)

bina

   

Top