Gujarat High Court
Laljibhai vs The on 12 May, 2010
Gujarat High Court Case Information System
Print
CR.RA/61/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 61 of 2007
=========================================
LALJIBHAI
JIVABHAI PARMAR & 1 - Applicant(s)
Versus
THE
STATE OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
RAJESH K KANANI for
Applicant(s) : 1 - 2.
Mr M G NANAVATI, APP for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 12/05/2010
ORAL
ORDER
Following
the recent decision dated 22.04.2010 of this Court in Criminal
Revision Application No. 32 of 2004, the present application is found
and held to be not maintainable. Therefore, it is dismissed. Rule is
discharged and interim relief is vacated with no order as to costs.
[D.H.WAGHELA,
J.]
Jyoti
Top