Gujarat High Court High Court

Appearance vs Officer on 31 January, 2011

Gujarat High Court
Appearance vs Officer on 31 January, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10355/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10355 of 2010
 

In


 

CRIMINAL
APPEAL No. 1534 of 2010
 

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


 

STATE
OF GUJARAT 

 

Versus
 

MUKHATYARALI
BANDEALI SAIYED & ANR
 

=========================================
 
Appearance
: 
MR
LB DABHI APP for Applicant 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 31/01/2011 

 

 
 
ORAL
ORDER

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

1 Having
considered the submission made by Mr. L.B. Dabhi, learned APP, for
the applicant – State of Gujarat and a perusal of the
impugned judgment and order dated 20.5.2010, rendered in Special
(ACB) Case No. 60 of 2006, by learned Special Judge & Presiding
Officer, Fast Track Court No.2, Anand, acquitting the
respondents-accused of the offences under Sections 7, 12, 13(1)(d)
and 13(2) of the Prevention of Corruption Act, 1988, 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