Gujarat High Court High Court

Prajapati vs The on 11 July, 2011

Gujarat High Court
Prajapati vs The on 11 July, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/937/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 937 of 2005
 

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

 

PRAJAPATI
DAHYABHAI VANDAS - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HRIDAY BUCH for
Applicant(s) : 1, 
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
HL PATEL ADVOCATES for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 11/07/2011 

 

 
 
ORAL
ORDER

It is
submitted by learned advocate Mr.Buch on behalf of the petitioner
that the accused who was convicted by the trial court has preferred
appeal before this Court which is being numbered as Criminal Appeal
No.2168 of 2005 and the same is pending before this Court. This
revision is preferred by the original complainant against the order
of acquittal passed by the trial court in reference to the said
criminal case in which the appellant of Criminal Appeal No.2168 of
2005 was convicted.

In view of the
above, office is directed to place this matter before the Hon’ble
Chief Justice for passing appropriate orders for placing both the
matters in one Court.

( M.D.SHAH,
J. )

syed/

   

Top