Gujarat High Court High Court

Mafabhai vs State on 8 July, 2010

Gujarat High Court
Mafabhai vs State on 8 July, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/655/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 655 of 2009
 

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


 

MAFABHAI
GANESHBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 12 - Respondent(s)
 

=============================================
 
Appearance : 
MR
RJ GOSWAMI for Applicant(s) : 1, 
MS MANISHA L SHAH ADDL PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) : 2 -
13. 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 08/07/2010 

 

 
ORAL
ORDER

Learned
APP Ms.Shah stated that the State has also preferred an appeal
against acquittal being Criminal Appeal No.351 of 2010. In view of
this, it is not necessary to examine the grievance raised in the
Criminal Revision Application filed by the original complainant.

Petition
disposed of accordingly.

(
AKIL KURESHI, J. )

kailash

   

Top