Gujarat High Court
Khodabhai vs Bhaichandbhai on 24 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/11394/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11394 of 2009
In
CRIMINAL
REVISION APPLICATION No. 159 of 1996
=========================================================
KHODABHAI
KANJIBHAI SATHWARA - Applicant(s)
Versus
BHAICHANDBHAI
GAGJIBHAI SATHWARA & 4 - Respondent(s)
=========================================================
Appearance
:
MR
RK MISHRA for
Applicant(s) : 1,
None for Respondent(s) : 1 - 4.
PUBLIC
PROSECUTOR for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 24/06/2010
ORAL
ORDER
The
present application seeking early date of hearing was filed on
29.09.2009. Learned advocate Mr.Mishra states that
Criminal Appeal arising out of the judgement against which Criminal
Revision Application was filed is already heard by this Court and
decided. State Appeal is dismissed by this Court (Coram : K.J. Vaidya
& K.R. Vyas, JJ.) by judgement dated 29.10.1996.
That
being so, it will be open for the learned advocate to request the
court taking up Criminal Revision Applications to call for the papers
and dispose of. The present application is rejected.
(RAVI
R. TRIPATHI, J.)
karim
Top