Gujarat High Court
Nikunjbhai vs Atulbhai on 25 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/10382/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10382 of 2008
=========================================================
NIKUNJBHAI
CHANDRAKANT BOOMIA - Applicant(s)
Versus
ATULBHAI
CHHOTABHAI PARMAR & 1 - Respondent(s)
=========================================================
Appearance
:
MR
LALJI R MOKARIA for
Applicant.
None for Respondent(s) : 1,
Mr. I.M.Pandya, APP for
respondent
no.2.,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 25/09/2008
ORAL
ORDER
Heard
learned Advocate for the applicant.
In
the opinion of this Court, the appeal requires consideration. Hence,
leave to appeal against the judgment and order of acquittal dated
30-5-2008 passed by the learned 13th Additional Senior
Civil Judge and JMFC, Vadodara in Criminal Case no.832 of 2002 is
granted. Application is accordingly allowed.
(M.D.
Shah,J.)
lee.
Top