Gujarat High Court High Court

Pratimaben vs State on 11 August, 2010

Gujarat High Court
Pratimaben vs State on 11 August, 2010
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/43620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 436 of 2008
 

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


 

PRATIMABEN
W/O ROBIN @ SUNIL FRANCIS RATHOD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
GIRISH M DAS for Applicant(s) :
1, 
Mr.M.G.Nanavati,A.P.P. for Respondent(s) : 1, 
MR SATYEN B
RAVAL for Respondent(s) : 2 -
4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 12/05/2009 

 

 
ORAL
ORDER

1. Heard
learned advocate, Mr. Das for the petitioner and learned advocate,
Mr. Raval for the respondent nos. 2 to 4 and learned A.P.P., Mr.
Nanavati for the respondent no.1-State.

2. Considering
the facts and circumstances of the case and the copies of the
judgements rendered by the trial court as well as by the learned
Additional Sessions Judge, Ahmedabad City, the revision petition
requires due consideration of this Court and therefore, deserves to
be admitted.

3. RULE.

Learned A.P.P., Mr. Nanavati waives service of notice of Rule for
respondent no.1-State and learned advocate, Mr. Raval waives service
of notice of Rule for respondent nos.2 to 4.

(J.C.Upadhyaya,J.)

Jyoti

   

Top