Gujarat High Court High Court

Appearance : vs According on 30 June, 2010

Gujarat High Court
Appearance : vs According on 30 June, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/747/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 747 of 2010
 

In


 

CRIMINAL
APPEAL No. 143 of 2010
 

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


 

STATE
OF GUJARAT 

 

Versus
 

VIRAL
MANUBHAI PARMAR & ORS 

 

========================================
 
Appearance : 
MR
R.C.KODEKAR, APP for
Applicant 
========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

                     Date
: 30/06/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Heard
Mr. R.C. Kodekar, learned APP, for the applicant State of Gujarat
and perused the impugned judgment and order.

According
to us, this is a fit case to grant Leave to file appeal against the
judgment and order of acquittal recorded in favour of the
respondents accused.

Hence,
Leave to Appeal is granted.

This
application stands disposed of accordingly.

(A.M.KAPADIA,
J.)

(J.C.UPADHYAYA,
J.)

pnnair

   

Top