Gujarat High Court High Court

State vs Naran on 9 September, 2008

Gujarat High Court
State vs Naran on 9 September, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/8683/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8683 of 2008
 

In


 

CRIMINAL
APPEAL No. 1844 of 2008
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

NARAN
@ SUDHA JADAV POSTARIYA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
Ms.
Mita Panchal, Addl.PUBLIC
PROSECUTOR for
Applicant(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 09/09/2008  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Heard
learned APP, Ms. Mita Panchal. The learned APP has relied on the
judgment of the Hon’ble Apex Court in the case of State of
Rajasthan vs. Bhup Singh,
(1997) 10 S.C.C. 675, wherein the
Hon’ble Apex Court was directly considering the scope of Section 27
of the Evidence Act, 1872. The learned APP submitted that the
learned Judge has committed an error in holding that the Panchnama
Exh. 68 is not admissible under Section 27 of the Evidence Act. She
submitted that the Hon’ble Apex Court has held that recovery of crime
weapon on the basis of statement of accused during
investigation in another case is admissible in evidence.

2. Leave
to appeal against the judgment and order dated 29th March,
2008, passed by the learned Additional Sessions Judge and Presiding
Officer, Fast Track Court, at Porbandar in Sessions Case No. 90 of
1998, is granted.

[
Ravi R. Tripathi, J. ]

[
K.M. Thaker, J. ]

rmr.

   

Top