Gujarat High Court High Court

Mihirbhai vs State on 21 July, 2008

Gujarat High Court
Mihirbhai vs State on 21 July, 2008
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.RA/253/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 253 of 2008
 

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

 

MIHIRBHAI
INDRAVADAN PATHAK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRAL R MEHTA for
Applicant(s) : 1, 
MR
KP RAVAL APP for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

				Date
: 21/07/2008 

 

 
 
ORAL
ORDER

It
appears from the impugned order that the learned trial Judge has not
assigned any reason with regard to commission of offence u/s 413 of
the I.P. Code which was only the claim for discharge in the trial
court.

In
view of above, Rule, returnable on 13-8-2008. Learned A.P.P. Mr. K.P
Raval, waives service of notice of Rule on behalf of the respondent
? State.

By
way of ad-interim relief, the proceedings of Sessions Case pending
before the trial court shall remain stayed till then. D.S. is
permitted.

(Bankim
N. Mehta, J.)

/JVSatwara/

   

Top