Gujarat High Court Case Information System
Print
CR.MA/1959/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1959 of 2010
In
CRIMINAL
APPEAL No. 356 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
KAMALABEN
TOLIYABHAI BADIYABHAI MAHIDA - Respondent(s)
=========================================================
Appearance
:
MR
RC KODEKAR, APP for Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 18/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Having
heard Mr. R.C. Kodekar, Ld. APP for the applicant – State of
Gujarat and on perusal of the impugned judgment and order dated
14/10/2009 rendered in Special NDPS Case No. 1/2006 by the Ld. Addl.
Sessions Judge & Special Judge, Fast Track Court No. 4, Vadodara,
acquitting respondent accused of the offence under section 15 of the
Narcotic Drugs and Psychotropic Substances Act, according to us, this
is a fit case to grant leave to file appeal. Hence, Leave to file
Appeal is granted.
This
application is accordingly allowed.
[ A.M.
KAPADIA, J. ]
[J.C.UPADHYAYA,
J.]
*
Pansala.
Top