Gujarat High Court Case Information System
Print
CR.MA/975120/2009 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9751 of 2009
In
CRIMINAL
APPEAL No. 1492 of 2009
=========================================
STATE
OF GUJARAT - Applicant(s)
Versus
RAMCHANDRA
CHANDRAPAL YADAV & 2 - Respondent(s)
=========================================
Appearance
:
MR KP RAVAL, ADDL. PUBLIC
PROSECUTOR for
Applicant(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 23/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application for leave to prefer appeal is directed against
the judgment and the order dated 6.5.2009 passed by the learned
Special Judge in Special (Elect.) Case No. 31/2008 whereby the
accused have been acquitted for the offences under secs. 136(1)(A)
r/w sec. 150 of the Indian Electricity Act, 2003.
Considering
the facts and circumstances, we find that there is a good case to be
considered in the appeal. Hence, leave deserves to be granted and
therefore granted.
The
application stands disposed of accordingly.
(Jayant
Patel, J.)
(Rajesh
H. Shjukla, J.)
(hn)
Top