Gujarat High Court Case Information System
Print
CR.MA/17/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 17 of 2010
In
CRIMINAL
APPEAL No. 4 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
SHAILESHKUMAR
SHIVDAS PATEL - Respondent(s)
=========================================================
Appearance
:
MR
MAULIK NANAVATI, APP for Applicant(s) : 1,
None for Respondent(s)
: 1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 30/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application for leave to prefer appeal is directed against
the judgement and order dated 13.8.2009 passed by the learned
Special Judge in Special (ACB) Case No.31 of 2003, whereby the
accused has been acquitted for the offences punishable under
Sections 7, 13(1)(d), 13(2) of the Prevention of Corruption Act.
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.)
(H.
B. Antani, J.)
vinod
Top