Gujarat High Court High Court

Rakesh vs State on 2 July, 2008

Gujarat High Court
Rakesh vs State on 2 July, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/424/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 424 of 2008
 

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


 

RAKESH
@ MANNO MANABHAI SHANKARABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================
 
Appearance : 
THROUGH
JAIL for Applicant(s) : 1, 
MR KP RAVAL, ADDL.
PUBLIC PROSECUTOR for Respondent(s) : 1, 
DELETED for Respondent(s)
: 2 - 3. 
NOTICE NOT RECD BACK for Respondent(s) : 4 -
5. 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 02/07/2008 

 

 
 
ORAL
ORDER

The
petitioner ? Rakesh alias Mano Manabhai Shankerbhai Koli Patel has
filed this petition through the jail authority praying for
re-investigation of the offence registered vide Dhrol Police Station
I ? C.R. No.25/2007.

In
this matter, notice had been issued on 13rd March, 2008.
Today, Mr.K.P.Raval, learned Additional Public Prosecutor has placed
on record a judgement and order dated 10th June, 2008
passed by the learned Sessions Judge, Jamnagar District Jamnagar in
Sessions Case No.65 of 2007 arising out of the First Information
Report registered vide Dhrol Police Station I ? C.R. No.25/2007,
whereby the present petitioner has been acquitted.

In
the background of the aforesaid facts, the present petition seeking
re-investigation of the case has become infructuous and the same is,
accordingly, disposed of as having become infructuous.

[HARSHA
DEVANI, J.]

parmar*

   

Top