Gujarat High Court
Zafarulla vs State on 10 March, 2010
Gujarat High Court Case Information System
Print
CR.RA/87/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 87 of 2008
=========================================================
ZAFARULLA
I. MALEK - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance :
MR
HARIN P RAVAL for
Applicant(s) : 1,
Mr shivang Shukla, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR MJ BUDDHBHATTI for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 10/03/2010
ORAL
ORDER
1. Heard
the learned Advocates for the parties.
2. Mr
M J Buddhbhatti, learned Advocate for the respondents No.2, 3 and 4
submits that in an Appeal No.1313/2007 arises out of the same
judgment, this court has, while admitting the appeal, enlarged the
accused on bail.
3. In
view of the above, Registry is directed to consider this Revision
Application and place it before the Bench taking up Criminal Appeal
after obtaining permission from the Hon’ble The Chief Justice.
[ANANT
S. DAVE, J.]
msp
Top