Gujarat High Court High Court

State vs Rajendrakumar on 25 January, 2010

Gujarat High Court
State vs Rajendrakumar on 25 January, 2010
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/268/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 268 of 2009
 

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


 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

RAJENDRAKUMAR
GOKALDAS VAJA - Respondent(s)
 

========================================= 
Appearance
: 
MR UMESH A
TRIVEDI, ADDITIONAL PUBLIC PROSECUTOR
for Applicant(s) :
1, 
NOTICE SERVED for Respondent(s) : 1, 
MR PJ KANABAR for
Respondent(s) : 1, 
MS ADITI P KANABAR for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 25/01/2010 

 

 
ORDER

BELOW NOTE FOR SPEAKING TO MINUTES

1. Perused
the note for speaking to minutes.

2. The
learned advocate for the respondent has moved this note requesting to
stay the operation and execution of the judgment and order dated 20th
January, 2010 passed by this Court in the above referred Criminal
Revision Application for a period of eight weeks so as to enable the
respondent to approach the higher forum.

3. The
respondent herein is a prosecution witness. The accused are in jail.
Pendency of the matter before this Court as well as the proceedings
in respect of the question as to whether or not declare the
respondent hostile have already consumed considerable time and
delayed the trial. This Court, therefore, is not inclined to accede
to the request made by the learned advocate for the respondent.

The
note is accordingly disposed of.

(
Harsha Devani, J. )

hki

   

Top