Gujarat High Court Case Information System
Print
CR.MA/8235/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8235 of 2010
In
CRIMINAL
APPEAL No. 1252 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
VISAJI
DUNGRAJI GOHIL & 5 - Respondent(s)
=========================================================
Appearance
:
MR.
DABHI, APP, for
Applicant(s) : 1,
MR VC VAGHELA for Respondent(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 03/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Having
considered the submission advanced by Mr. L.B. Dabhi, learned APP for
the applicant-State of Gujarat and on perusal of the impugned
judgement and order dated 29.8.2009 rendered in Sessions Case No. 64
of 2007 by learned Presiding Officer and Additional Sessions Judge,
Fast Track Court, Palanpur, at Deesa, Camp at Diyodar, acquitting the
respondents-accused of the offences under Sections 323, 506(2) and
114 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 stands disposed of accordingly.
(A.M.
KAPADIA, J)
(BANKIM N. MEHTA, J)
(pkn)
Top