Gujarat High Court
State vs Barot on 20 August, 2010
Gujarat High Court Case Information System Print CR.MA/5396/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 5396 of 2010 In CRIMINAL APPEAL No. 851 of 2010 ========================================================= STATE OF GUJARAT - Applicant(s) Versus BAROT PRAVINCHANDRA RAMCHANDRA & 2 - Respondent(s) ========================================================= Appearance : MR LB DABHI, ADDL.PUBLIC PROSECUTOR for Applicant(s) : 1, None for Respondent(s) : 1 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 20/08/2010 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Having
heard Mr.L.B.Dabhi, learned A.P.P., for the appellant – State
of Gujarat and on perusal of the impugned judgment and order
acquitting the respondents of the offences under Sections 498(A), 306
read with Section 114 IPC, according to us, this is a fit case for
grant of leave to file appeal. Hence, leave to file appeal is
granted.
This
application is accordingly allowed.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top