Gujarat High Court High Court

Appearance : vs Having on 24 January, 2011

Gujarat High Court
Appearance : vs Having on 24 January, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6931/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6931 of 2010
 

In


 

CRIMINAL
APPEAL No. 1046 of 2010
 

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


 

STATE
OF GUJARAT 

 

Versus
 

BHARATBHAI
VITHALBHAI BARIA 

 

=========================================
 
Appearance : 
MR
LB DABHI APP for
Applicant 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 Date
: 24/01/2011 

 

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 perused the impugned
judgment and order dated 25.3.2010, rendered in Special Case No. 2
of 2008, by the learned 4th Additional Sessions Judge
and Special Judge, Vadodara, acquitting the respondent-accused of
the offences under Sections 7, 13(1)(d) read with Section 13(2) of
the Prevention of Corruption Act, 1988, 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