Gujarat High Court Case Information System
Print
CR.RA/591/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No.591 of 2010
=========================================================
ANERIBEN
PANKAJKUMAR SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Applicant(s) : 1,
MR DC SEJPAL, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 18/01/2011
ORAL
ORDER
This
revision application has been filed by the original complainant
challenging judgment of acquittal recorded by Civil Judge and JMFC,
Vadodara dated 09.07.2010 in Criminal Case No.2022 of 2008.
Upon hearing learned
counsel for petitioner, learned A.P.P. for the State and upon perusal
of the judgment, I find no reason to interfere. Learned Magistrate
has appreciated the evidence on record. From internal contradictions
such factual findings cannot be stated to be perverse. In any case
the scope of revision against judgment of acquittal being narrow. No
case for interference is made out. Petition is dismissed.
Sd/-
[AKIL
KURESHI, J]
***
Bhavesh*
Top