Gujarat High Court High Court

Appearance vs Having on 7 February, 2011

Gujarat High Court
Appearance vs Having on 7 February, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9909/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9909 of 2010
 

In


 

CRIMINAL
APPEAL No. 1445 of 2010
 

 


 

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


 

STATE
OF GUJARAT 

 

Versus
 

UPENDRASINH
MADHUBHA PARMAR & ANR
 

=========================================
 
Appearance
: 
MR
R.C. KODEKAR, APP
for
Applicant 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 07/02/2011 

 

 
 
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 20.8.2010, rendered in Sessions Case No.
132 of 2007, by the learned Additional Sessions Judge, Jamnagar,
acquitting the respondents-accused of the offences under Sections
326
, 324, 504 and 114 of the Indian Penal Code, 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