Gujarat High Court
State vs Basirkhan on 13 April, 2010
Gujarat High Court Case Information System
Print
CR.RA/156/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 156 of 2010
======================================
STATE
OF GUJARAT - Applicant(s)
Versus
BASIRKHAN
@ ANNA RASHULKHAN PATHAN - Respondent(s)
======================================
Appearance :
Mr.
Kartik Pandya, Additional Public Prosecutor, for the
applicant
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 13/04/2010
ORAL
ORDER
Learned
Additional Public Prosecutor has relied on the judgment of the Apex
Court in the case of Sanghi Brothers (Indore) Private Limited vs.
Sanjay Choudhary and others, reported in (2008) 10 SCC 681 and
submitted that by exercising the powers the learned Judge has
discharged the accused contrary to the proposition of law laid down
by the Apex Court in the above judgment.
Issue
notice returnable on 7.5.2010.
(ANANT
S. DAVE, J.)
(swamy)
Top