Gujarat High Court
Appearance : vs Having on 23 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/4812/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4812 of 2010
In
CRIMINAL
APPEAL No. 762 of 2010
=========================================
STATE
OF GUJARAT
Versus
CHAMPABEN
W/O HIRABHAI DAMOR
=========================================
Appearance :
MR
L.B. DABHI APP for
Applicant
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 23/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)
Having
considered the submission made by Mr.L.B. Dabhi, learned APP, for
the applicant State of Gujarat and perused the impugned
judgment and order dated 30.01.2010 rendered in Sessions Case No.
140 of 2008, acquitting the respondent-accused of the offences under
Sections 452, 504 and 114of 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.)
(J.C.UPADHYAYA,
J.)
pnnair
Top