Gujarat High Court High Court

Rajesh vs State on 26 September, 2008

Gujarat High Court
Rajesh vs State on 26 September, 2008
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/1231620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12316 of 2008
 

In


 

CRIMINAL
APPEAL No. 1112 of 2007
 

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

RAJESH
NAGINDAS KOTHARI CONVICT PRISONER NO.D/11502 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

====================================================
 
Appearance : 
MS
JAYSHREE C BHATT for Applicant(s) : 1,MR RAJESH
M AGRAWAL for Applicant(s) : 1,MR YOGESH R
AGRAWAL for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
====================================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 26/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
application has to fail only on ground of suppression of material
fact regarding earlier application and imposition of fine by this
Court in Criminal Misc.Application No.3249/2008 by order dated
17.03.2008. Hence, rejected.

(A.L.DAVE,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top