Gujarat High Court
Appearance : vs Having on 8 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/1916/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1916 of 2010
In
CRIMINAL
APPEAL No. 341 of 2010
=========================================
STATE
OF GUJARAT
Versus
PARESH
JAGDISHBHAI PATEL
=========================================
Appearance :
MR
LB DABHI APP for
Applicant
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 08/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Having
considered the submission made by Mr. L.B.Dabhi, learned APP, for
the applicant State of Gujarat and perused the impugned
judgment and order rendered in Sessions Case No.265 of 2007,
acquitting the respondent – accused of the offence under Section 306
of the Indian Penal Code, according to us, this is a fit case to
grant Leave to file appeal. Hence, Leave to file Appeal is granted.
This
application stands disposed of accordingly.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
pnnair
Top