Gujarat High Court High Court

Appearance : vs Having on 14 February, 2011

Gujarat High Court
Appearance : vs Having on 14 February, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12234/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12234 of 2010
 

In


 

CRIMINAL
APPEAL No. 1725 of 2010
 

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


 

STATE
OF GUJARAT 

 

Versus
 

MAANSINH
HIMMATSINH SOLANKI 

 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 14/02/2011 

 

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 a perusal of the
impugned judgment and order dated 15.7.2010, rendered in Special
Atrocity Case No. 31 of 2010, by the learned Special Judge, Kheda at
Nadiad, acquitting the respondent-accused of the offences under
Sections 325 and 504 of the Indian Penal Code and Section 3(1)(11) of
the Scheduled Castes and Scheduled Tribes (Prevention of Atrocities)
Act, 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