Gujarat High Court
State vs Nanubhai on 15 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/5522/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5522 of 2008
In
CRIMINAL
APPEAL No. 1452 of 2008
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
NANUBHAI
DEVAJUBHAI BHISARE - Respondent(s)
=========================================================
Appearance
:
MR
PRADIP D BHATE APP for
Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 15/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Heard
Mr. Pradip D Bhate, learned APP for the applicant. Mr. Bhate could
convince this Court that Criminal Appeal No.1452 of 2008 requires
consideration. According to the learned APP, the learned Judge has
erred in acquitting the accused of offence under Section 302 IPC.
Hence, leave to appeal is granted. The application is disposed of
accordingly.
(Ravi
R. Tripathi, J.)
(K.M.
Thaker, J.)
…
(karan)
Top