Gujarat High Court
Rasikbhai vs State on 11 August, 2010
Gujarat High Court Case Information System
Print
CR.RA/285/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 285 of 2009
=========================================================
RASIKBHAI
JETHABHAI PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
HARSHADRAY A DAVE for
Applicant(s) : 1,MR
HARDIK A DAVE for
Applicant(s) : 1,
MR
MG NANAVATI, APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 12/05/2009
ORAL
ORDER
Heard
learned advocate Mr. Dave for the appellant and Ld. APP Mr. Nanavati
for respondent State.
Considering
the facts and circumstances of the case and the copies of the
judgments delivered by the trial Court and by the first appellate
Court, it appears that the revision application requires
consideration by this Court and deserves to be admitted.
Rule
returnable on 30/6/2009. Ld. APP Mr. Nanavati waives service of
rule for respondent State.
[
J.C. UPADHYAYA, J.]
*Pansala.
Top