Gujarat High Court High Court

Kiritbhai vs Unknown on 24 June, 2011

Gujarat High Court
Kiritbhai vs Unknown on 24 June, 2011
Author: Ravi R.Tripathi, P.P.Bhatt,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/658/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 658 of 2011
 

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


 

KIRITBHAI
DAHYABHAI KHARADI (SUTHAR) - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================================
Appearance : 
MR
AZIZ AN ALVI for
Appellant(s) : 1, 
MR J K SHAH ADDL PUBLIC PROSECUTOR for
Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 24/06/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

1. Present
appeal is filed by the appellant – convict of Sessions Case No.104 of
2010, who has been convicted and sentenced by the judgment and order
dated 06/05/2011 passed by the learned 7th (Ad-hoc)
Additional Sessions Judge, Vadodara, for the offence punishable under
Sections 302 of the Indian Penal Code and under Section 135 of the
Bombay Police Act, 1950 whereby the convict is sentenced to undergo
imprisonment for life and to pay a fine of Rs.5,000/- in default to
undergo six months rigorous imprisonment.

2. It
being the appeal against the conviction for an offence punishable
under Section 302 of the Indian Penal Code and under Section 135 of
the Bombay Police Act, the appeal is admitted.

(RAVI
R TRIPATHI, J.)

(P
P BHATT, J.)

sompura

   

Top