Gujarat High Court High Court

Rakshit vs State on 9 September, 2008

Gujarat High Court
Rakshit vs State on 9 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/518/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 518 of 2008
 

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

 

RAKSHIT
PURSHOTTAMBHAI RAIYANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ZUBIN F BHARDA for
Applicant(s) : 1, 
MR.M.R.MENGDEY, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 09/09/2008 

 

 
 
ORAL
ORDER

What
is challenged in the present Revision Application is the order passed
by the learned trial Court granting the remand. However, in view of
the decisions
of this Court rendered in Criminal Revision Application No. 836 of
2004 and unreported decision of this Court in case of A.
Majumdar V/s. State of Gujarat rendered
in Criminal Revision Application No. 429 of 2000
and in the case of Harish Dulabhai Patel V/s.
State of Gujarat
rendered in Criminal Revision Application No.127 of 2001
and the decision
of the learned Single Judge in case of Ghopalbhai
Chaturbhai Amin V/s. State of Gujarat reported
in (2005) 8 GHJ 419 equivalent
to 2004 GLHEL 203740H and the decision
rendered by this Court in Special Criminal Application No.982
of 2007 with cognate matters decided on 09/07/2008 in case of Amit
Vishnuprasad Gajjar Vs. State of Gujarat & Ors., present
revision application is not maintainable. Hence, the application
stands dismissed.

(M.R.SHAH,
J.)

sompura

   

Top