Gujarat High Court
State vs Jaydipsinh on 9 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/2114/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2114 of 2010
In
CRIMINAL
APPEAL No. 381 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
JAYDIPSINH
RAMSINH PARMAR & 2 - Respondent(s)
=========================================================
Appearance
:
MR
LB DABHI, APP 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
: 09/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Having
heard Mr. L.B. Dabhi, Ld. APP for the applicant State of Gujarat
and on perusal of the impugned judgment and order acquitting the
respondents accused of the offences under sections 302, 498-A,
etc. of the Indian Penal Code, 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.]
*
Pansala.
Top