Gujarat High Court High Court

State vs Yasinbhai on 2 August, 2010

Gujarat High Court
State vs Yasinbhai on 2 August, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1761/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1761 of 2010
 

In
CRIMINAL APPEAL No. 320 of 2010
 

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


 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

YASINBHAI
ISMILEBHAI VORA & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
LB DABHI, ADDL.PUBLIC PROSECUTOR
for Applicant(s) :
1, 
MR PH BUCH, for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 02/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Mr.P.H.Buch,
learned advocate appears and states that he has received instructions
to appear on behalf of respondents No.1 to 3 and he has entered his
appearance on their behalf.

Having
heard Mr.L.B.Dabhi, learned APP, for the applicant – State of
Gujarat and Mr.P.H.Buch, learned advocate for respondents, and on
perusal of the impugned judgment and order acquitting the respondents

– accused of the offences under Sections 363, 366, 118, 325,
504, 506(2) r/w.Section 114 IPC and Section 135 of the Bombay Police
Act, according to us, this is a fit case to grant leave to file
appeal. Hence, leave to file appeal is granted.

This
application stands disposed of accordingly.

(A.M.KAPADIA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top