Gujarat High Court High Court

Kumudbhai vs Unknown on 13 July, 2011

Gujarat High Court
Kumudbhai vs Unknown on 13 July, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/750/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 750 of 2011
 

======================================


 

KUMUDBHAI
BHANUBHAI SUTHAR - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Opponent(s)
 

======================================
 
Appearance : 
MR
SAMIR KHAN FOR M/S S G ASSOCIATES for Appellant(s) : 1, 
MR HL JANI
ADDITIOANL PUBLIC PROSECUTOR for Opponent(s) : 1, 
None for
Opponent(s) : 2, 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 13/07/2011 

 

 
 
ORAL
ORDER

Present
appeal is preferred by the appellant against the judgment and order
of acquittal passed by the learned Judicial Magistrate First Class,
Meghraj in Criminal Case No.805 of 2010 dated 1.2.2011.

Heard
learned advocate Mr. Samir Khan appearing on behalf of the appellant.
From the perusal of judgment and order and considering Section 72 of
the Evidence Act, Record and Proceedings are required to be called
for. Hence, office is directed to call for Record and Proceedings
from the concerned trial Court so as to reach this Court on or before
16.8.2011. The matter be listed for final hearing on 25.8.2011.

(Z.K.SAIYED,J.)

ynvyas

   

Top