Gujarat High Court
State vs Ashokbhai on 18 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/5325/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5325 of 2010
In
CRIMINAL
APPEAL No. 839 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
ASHOKBHAI
SOMCHANDBHAI MEHTA - Respondent(s)
=========================================================
Appearance
:
MR
LB DABHI, APP for Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 18/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)
Having
heard Mr. L.B. Dabhi, Ld. APP for the applicant – State of
Gujarat and on perusal of the impugned judgment and order dated
29/01/2010 rendered in Sessions Case No. 420/2006 by the Ld. Addl.
Sessions Judge, Court No. 16, Ahmedabad, acquitting respondent
accused of the offence under sections 306, 498-A of the Indian Penal
Code, according to us, this is a fit case to grant leave to file
appeal. Hence, Leave to file Appeal is granted.
This
application is accordingly allowed.
[ A.M.
KAPADIA, J. ]
[J.C.UPADHYAYA,
J.]
*
Pansala.
Top