Gujarat High Court High Court

State vs Somabhai on 17 January, 2011

Gujarat High Court
State vs Somabhai on 17 January, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8832/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8832 of 2010
 

In


 

CRIMINAL
APPEAL No. 1325 of 2010
 

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


 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

SOMABHAI
MONGHABHAI SUVERA & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR.
L.B.DABHI, APP for Applicant(s) : 1, 
None
for Respondent(s) : 1 - 4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 17/01/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Having
heard Mr. L.B.Dabhi, learned APP for the Applicant – State of
and on perusal of the impugned judgment and order dated 6.5.2010
rendered in Sessions 60 of 2009 by the learned Additional Sessions
Judge, Fast Track Court, Himatnagar, Camp at Idar, acquitting the
Respondents – accused of the offences punishable under
Sections 436, 504, 506(2) and Section 114 of the Indian Penal,
according to us, this a fit case to grant leave to file appeal.

Hence,
leave to file Appeal is granted.

The
application stands disposed of accordingly.

(A.M.Kapadia,J)

(B.N.Mehta,J)

Jayanti*

   

Top