Gujarat High Court Case Information System
Print
CR.MA/1412120/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14121 of 2009
In
CRIMINAL
APPEAL No. 2509 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
JETHSURBHAI
DOSALBHAI MANJARIYA - Respondent(s)
=========================================================
Appearance
:
MR
KL PANDYA, ADDL PUBLIC PROSECUTOR
for
Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 11/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application for leave to prefer Appeal is directed against
the judgment and order dated 27.08.2009 passed by the learned
Additional Sessions Judge and Presiding Officer, 7th Fast
Track Court, Rajkot, in Special ACB Case No.6/1997 whereby the
respondent-accused has been acquitted for the offences punishable
under Sections 7, 13(1)(d) and 13(2) of the Prevention of Corruption
Act.
Considering
the facts and circumstances, it appears to us that it is a good case
to be considered in the Appeal.
Hence,
leave deserves to be granted. Therefore granted. The application is
disposed of accordingly.
(Jayant
Patel, J.)
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top