Gujarat High Court Case Information System
Print
CR.MA/13592/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13592 of 2009
In
CRIMINAL
APPEAL No. 2422 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
KESHARSINH
JEMALJI SOLANKI - Respondent(s)
=========================================================
Appearance :
MR
KP RAVAL, APP for Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 21/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application for leave to prefer appeal is directed against
the Judgement and Order dated 20.08.2009 passed by the learned
Special Judge in Special (ACB) Case No.1/03 whereby the accused has
been acquitted for the offences under sections 7, 13(1)(d)(1)(2)(3)
and 13(2) of the Prevention of Corruption Act, 1988.
Considering
the facts and circumstances, we find that there is a good case to
considered in appeal.
Hence,
leave deserves to be granted and therefore, granted.
Application
disposed of accordingly.
(JAYANT PATEL, J.)
(Z.K.SAIYED, J.)
*bjoy
Top