Gujarat High Court High Court

State vs Rajesh on 1 April, 2010

Gujarat High Court
State vs Rajesh on 1 April, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13945/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13945 of 2009
 

In


 

CRIMINAL
APPEAL No. 2481 of 2009
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

RAJESH
@ SUNUKI KALUBHAI RATHOD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LB DABHI, APP for Applicant(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 01/04/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application for leave to prefer appeal is directed against
the judgement and order dated 31.8.2009 passed by the learned
Sessions Judge in Sessions Case No.77 of 2007, whereby the accused
have been acquitted for the offences punishable under Sections 302
read with 114 of IPC.

Considering
the facts and circumstances, it appears to us that there is a good
case to be considered in the appeal. Hence, leave deserves to be
granted and, therefore, granted.

The
application is disposed of accordingly.


 

 


 

							(Jayant
Patel, J.)
 


 


 


1.4.2010						(Z.
K. Saiyed, J.)
 


 vinod

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top