Gujarat High Court
State vs Jayantibhai on 13 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/2324/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2324 of 2010
In
CRIMINAL
APPEAL No. 426 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
JAYANTIBHAI
KARAMSINHBHAI SHEKHALIYA - Respondent(s)
=========================================================
Appearance
:
MR
RC KODEKAR, 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
: 13/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Having
heard Mr. R.C. Kodekar, Ld. APP for the applicant State of
Gujarat and on perusal of the impugned judgment and order acquitting
the respondent accused of the offences under sections 302, etc.
of the Indian Penal Code and under section 135 of the Bombay Police
Act, according to us, this is a fit case to grant leave to file
appeal. Hence, Leave to file Appeal is granted.
This
application stands disposed of accordingly.
[
A.M. KAPADIA, J. ]
[J.C.UPADHYAYA,
J.]
*
Pansala.
Top