Gujarat High Court
Rameshbhai vs State on 23 July, 2009
Gujarat High Court Case Information System
Print
CR.RA/339/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 339 of 2009
=========================================================
RAMESHBHAI
CHHANABHAI DAFDA - Applicant(s)
Versus
STATE
OF GUJARAT & 8 - Respondent(s)
=========================================================
Appearance
:
MR
HARSHAD K PATEL for
Applicant(s) : 1,
MR
KARTIK PANDYA, APP for
Respondent(s) : 1,
None
for Respondent(s) : 2 -
9.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 23/07/2009
ORAL
ORDER
It
is stated that no criminal appeal has been filed by the State against
the judgment and order passed by the trial Court.
Registry
is directed to call for the record and proceedings of Sessions Case
No. 36 of 2008 from the Court of leaned Addl.Sessions Judge, 2nd
Fast Track Court, Amreli which should reach this Court on or before
13.8.2009. S.O. to 17.8.2009.
(M.D.Shah,
J.)
Sreeram.
Top