Gujarat High Court
State vs Aadivasi on 13 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/2719/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2719 of 2010
In
CRIMINAL
APPEAL No. 470 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
AADIVASI
(KHER) ANDABHAI RAMABHAI & 8 - Respondent(s)
=========================================================
Appearance
:
MR
RC KODEKAR, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1,
None for Respondent(s) : 1 -
9.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 13/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Having
heard Mr.R.C.Kodekar, learned A.P.P., for the appellant – State
of Gujarat and on perusal of the impugned judgment and order
acquitting the respondents of the offences under Sections 307, 332,
337, 342, 147, 148 and 149 IPC and Section 135 of Bombay Police Act,
according to us, this is a fit case for grant of leave to file
appeal. Hence, leave to file appeal is granted.
This
application stands disposed of accordingly.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top