Gujarat High Court
State vs Lalabhai on 10 November, 2008
Gujarat High Court Case Information System
Print
CR.MA/683320/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6833 of 2008
In
CRIMINAL
APPEAL No. 1615 of
2008
=================================================
STATE
OF GUJARAT - Applicant(s)
Versus
LALABHAI
REVABHAI PATEL - Respondent(s)
=================================================
Appearance
:
Mr.K.P. RAVAL, ADDL PUBLIC
PROSECUTOR for Applicant(s) : 1,
None for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 10/11/2008
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present application is filed seeking leave to appeal against the
judgement and order dated 29th February 2008 passed by the
learned Additional Sessions Judge, Fast Track Court No.3, Godhra in
Special ACB Case No.7 of 2006.
2. Heard
learned Additional Public Prosecutor Mr.Raval for the State. Prima
facie, we are of the opinion that the matter requires consideration.
Hence leave to appeal is granted. The application is allowed.
(RAVI R. TRIPATHI, J.)
(RAJESH H. SHUKLA, J.)
karim
Top