Gujarat High Court High Court

Rajeshkumar vs State on 18 June, 2010

Gujarat High Court
Rajeshkumar vs State on 18 June, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/97/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CRIMINAL
REVISION APPLICATION No. 97 of 2009
 

With


 

CRIMINAL
REVISION APPLICATION No. 98 of 2009
 

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

RAJESHKUMAR
JAGDISHBHAI SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

======================================
 
Appearance :
 

Mr.
H.B. Champavat for MR RJ GOSWAMI
for Applicant
 

Mr.
Kartik Pandya, Additional Public Prosecutor, for respondent No.1 
MS
LILU K BHAYA for Respondent(s) :
2, 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/06/2010 

 

COMMON
ORAL ORDER

No
one appears for respondent No.2

Heard
learned advocate for the applicant and learned APP.

Learned
counsel for the applicant has relied upon the judgment of the Orissa
High Court in the case of Kotta Gopinarayan Chowdhary vs. State of
Orissa, reported in 2003 Cri.L.J. 4050 and submitted that charge
under Section 413 of the Indian Penal Code cannot be maintained
unless the previous conviction of the applicant for commission of
offence under Section 411 of the Indian Penal Code is proved.

Considering
the above, Rule returnable on 23.7.2010.

The
impugned criminal proceedings pursuant to the charge sheet qua
Section 413 of the Indian Penal Code shall remain stayed. Learned APP
waives service of Rule on behalf of respondent No.1.

Direct
service is permitted.

(ANANT
S. DAVE, J.)

(swamy)

   

Top