Gujarat High Court Case Information System
Print
CR.MA/10716/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10716 of 2010
In
CRIMINAL
APPEAL No. 510 of 2010
=========================================================
BAKULBHAI
JIVABHAI PATEL - Applicant(s)
Versus
PANKAJBHAI
GIRISHKUMAR KAGALWALA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KASHYAP R JOSHI for
Applicant(s) : 1,
None for Respondent(s) : 1,
MR KP RAVAL, APP
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 12/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application for leave to prefer appeal is directed against
the judgement and order dated 25.2.2010 passed by the learned
Sessions Judge in Sessions Case No.41/2006, whereby the accused has
been acquitted for the offences punishable under Sections 306 of
IPC. It may be recorded that pursuant to the earlier order passed by
this Court in the present appeal, the learned APP has declared
before us that the Government has taken decision of not to prefer
appeal against the order of acquittal.
Considering
the facts and circumstances and more particularly in view of the two
dying declarations, it is a case to be considered in the appeal.
Hence, leave deserves to be granted. Therefore, granted. The
application is disposed of accordingly.
(Jayant
Patel, J.)
(H.
B. Antani, J.)
vinod
Top