Gujarat High Court High Court

State vs Unknown on 13 January, 2010

Gujarat High Court
State vs Unknown on 13 January, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/946/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 946 of 2009
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

UDALSINGH
KIRTIRAM KURVAH - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
DEVANG VYAS, APP for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 13/01/2010 

 

 
 
ORAL
ORDER

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

1. This
Court (Coram: Hon’ble Mr. Justice J.R.Vora and Hon’ble Ms. Justice
H.N.Devani) by order dated 19.11.2009 passed in Criminal Misc.
Application No.6335 of 2009 granted leave to appeal. The Court was
also pleased to pass an order in this appeal and called for the
Record and Proceedings.

2. Learned
APP invited our attention to the relevant oral as well as documentary
evidence in the matter and submitted that the learned Additional
Sessions Judge, Court No.12, Ahmedabad has committed an error in
recording acquittal in the matter.

3. Having
perused the relevant documentary as well as oral evidence, this Court
is of the opinion that the matter requires consideration. Hence, the
appeal is ADMITTED.

4. Bailable
warrant in the sum of Rs.5,000/- (Rupees five thousand only).

[RAVI
R.TRIPATHI, J.]

[J.C.UPADHYAYA,
J.]

mrpandya

   

Top