Gujarat High Court
State vs Rameshbhai on 5 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/7772/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7772 of 2009
In
CRIMINAL
APPEAL No. 1209 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
RAMESHBHAI
VASUDEV SHAHU & 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
: 05/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application for leave to Appeal is directed against the
Judgment and order dated 9.4.2009 passed by the learned Additional
Sessions Judge, Surat, in Sessions Case No. 288 of 2007, whereby the
accused have been acquitted from the offences under Sections 302, 34
of I.P. Code.
Considering
the facts and circumstances it appears to us that there is a good
case for considering this Appeal. Hence, leave deserve to be granted
and, therefore, granted. Application stands disposed of accordingly.
(JAYANT
PATEL,J.)
(Z.K.SAIYED,
J.)
sas
Top