Gujarat High Court Case Information System
Print
CR.RA/65/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 65 of 2000
=========================================================
UNION
OF INDIA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
NOTICE
SERVED for
Applicant(s) : 1,MR PS CHAMPANERI for Applicant(s) : 2,
MR IM
PANDYA, APP for Respondent(s) : 1,
NOTICE UNSERVED for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/09/2008
ORAL
ORDER
Heard
learned advocate for the parties.
It
is submitted by learned advocate Mr.Champaneri that after filing of
this application, the trial Court has already conducted the trial
convicting one accused.
It
is pertinent to note that this application is preferred by the
petitioner-Union of India against the order passed by the learned
City Sessions Judge, by which, the learned Judge has rejected the
application of the petitioner to join one Yogesh Chaudhari as party
respondent as accused. As the matter before the trial Court has
already been disposed of, this Revision Application does not survive
and it stands disposed of accordingly. Notice is discharged.
Howeever,
the petitioner will be at liberty to take appropriate steps in
accordance with law.
(M.D.Shah,
J.)
Sreeram.
Top