Gujarat High Court Case Information System
Print
CR.MA/11899/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11899 of 2010
In
CRIMINAL
APPEAL No. 1695 of 2010
=========================================
STATE
OF GUJARAT
Versus
YASMINBEN
JAVEDBHAI YUSUFBHAI SHEIKH
=========================================
Appearance :
MR
LB DABHI APP for
Applicant
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 15/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1 Having
considered the submission made by Mr. L.B. Dabhi, learned APP, for
the applicant – State of Gujarat and a perusal of the
impugned judgment and order dated 3.7.2010, rendered in Sessions
Case No. 53 of 2009, by the learned Additional Sessions Judge,
Bharuch acquitting the respondent-accused of the offences under
Sections 489-B, 489-C, 489-E and 34 of the Indian Penal Code,
according to us, this is a fit case to grant Leave to file appeal.
2 Hence,
Leave to file Appeal is granted.
3 This
application stands disposed of accordingly.
(A.M.KAPADIA,
J.)
(BANKIM.N.MEHTA,
J.)
pnnair
Top