Gujarat High Court High Court

The vs Galabhai on 17 July, 2008

Gujarat High Court
The vs Galabhai on 17 July, 2008
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.RA/392/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No.392 of 2005
 

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


 

THE
STATE OF GUJARAT - Applicant
 

Versus
 

GALABHAI
MANJIBHAI DAMOR - Respondent
 

==========================================================
Appearance : 
MR
KC SHAH, APP for Applicant. 
MR
UM SHASTRI for
Respondent. 
==========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE BANKIM N. MEHTA
		
	

 

Date
: 17/07/2008 

 

 
ORAL
ORDER

Heard
Mr.K.C.Shah, learned Additional Public Prosecutor, for the
applicant-State. Mr.Shastri, learned advocate for the respondent, is
absent in all the calls.

It
appears from the impugned order that after considering the statements
of witnesses and the documentary evidence, the learned Magistrate has
come to the conclusion that there is no evidence against the
respondent. However, the learned Magistrate has not made reference to
any of the statements or documentary evidence. Therefore, the matter
requires consideration.

In
view of the above, Rule returnable
on 26.08.2008.

[Bankim
N. Mehta, J.]

Rajendra

   

Top