Gujarat High Court High Court

State vs Jorubha on 22 November, 2010

Gujarat High Court
State vs Jorubha on 22 November, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9340/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9340 of 2010
 

In


 

CRIMINAL
APPEAL No. 1372 of 2010
 

with
 

CRIMINAL
APPEAL NO. 1372 OF 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

JORUBHA
HARUBHA JADEJA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KL PANDYA, APP for Applicant(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE VIJAY MANOHAR SAHAI
		
	

 

 
 


 

Date
: 22/11/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Heard
learned APP Mr.K.L.Pandya.

It
is clear from paragraph 89 of the judgment that the actual
transaction is not witnessed by panch No.1. Neither he has heard any
demand nor has he seen acceptance of the amount. Accused
No.3-Panchabhai Ramabhai Barbariya and accused No.2-Ajitsinh
Mahipatsinh Jadeja also went away from the place before the amount
was seized. In such a situation, if the Trial Court has recorded the
acquittal, no fault can be found. Leave to appeal is, therefore,
refused. The application stands dismissed accordingly. As a
consequence, the Criminal Appeal also stands dismissed.

 

								(A.L.Dave,
J.)
 

 


 

Sreeram.							(V.M.Sahai,
J.)

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top