Gujarat High Court High Court

State vs Prabhubhai on 25 January, 2011

Gujarat High Court
State vs Prabhubhai on 25 January, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6602/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6602 of 2010
 

In


 

CRIMINAL
APPEAL No. 998 of 2010
 

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


 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

PRABHUBHAI
VAGHABHAI THAKOR (KOLI SOLANKI) & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
L B DABHI APP for
Applicant 
None for Respondent(s) : 1 -
2. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 25/01/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

1 Having
considered the submission made by Mr. R.C. Kodekar, learned APP,
for the applicant – State of Gujarat and perused the impugned
judgment and order dated 24.8.2009, rendered in Special Case No. 73
of 2008, by the additional Sessions Judge and Presiding Officer,
2nd Fast Track Court, Deesa, Camp at Deodar, acquitting
the respondents-accused of the offences under Sections 354, 323,
506(2) and 114 of the Indian Penal Code and under Section 3(1)(x) of
the Scheduled Caste & Scheduled Tribe (Prevention of Atrocities)
Act, 1989, according to us, this is a fit case to grant Leave to
file appeal.

2 Hence,
Leave to file Appeal is granted.

3 This
application stands disposed of accordingly.

(A.M.KAPADIA,
J.)

(BANKIM.N.MEHTA,
J.)

pnnair

   

Top