Gujarat High Court High Court

Kurajibhai vs State on 15 April, 2011

Gujarat High Court
Kurajibhai vs State on 15 April, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/594/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 594 of
2010 
=========================================================

 

KURAJIBHAI
DHARAMSHIBHAI MAKWANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJESH O GIDIYA for
Applicant(s) : 1, 
MR JK SHAH, ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 20/01/2011 

 

ORAL
ORDER

1. Learned
APP submitted that the State has already preferred Criminal Appeal
No.2197 of 2010, against the judgment of acquittal.

2. In
above view of the matter, it is not necessary to entertain this
revision application filed by the original complainant, leaving it
open to him to seek permission, to assist the Court in the appeal of
the State.

3 This
petition is DISPOSED OF, accordingly.

(AKIL
KURESHI, J.)

Umesh/

   

Top